High Court Kerala High Court

Kallarakkal Delna Mariya Lenin vs The Kodungalloor Municipality on 15 July, 2010

Kerala High Court
Kallarakkal Delna Mariya Lenin vs The Kodungalloor Municipality on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14350 of 2010(P)


1. KALLARAKKAL DELNA MARIYA LENIN,
                      ...  Petitioner

                        Vs



1. THE KODUNGALLOOR MUNICIPALITY,
                       ...       Respondent

2. THE REGISTRAR OF BIRTH AND DEATH,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/07/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No. 14350 of 2010-P
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 15th day of July, 2010.

                                JUDGMENT

The request for correction of entries in the birth register having been

rejected by the second respondent, Registrar of Births and Deaths of

Kodungallur Municipality, the petitioner has filed this writ petition through

her guardian and mother.

2. The petitioner is a minor girl aged 7 years, represented by her

mother. In the certificate issued by the Municipality which is produced as

Ext.P1, her name is shown as “Delna Maria K.L.”, the name of father is

shown as ” Lenin K.T.” and mother’s name is shown as “Shiji K.R.”.

Exts.P2 and P3 are copies of the relevant pages of the passport issued to the

parents of the petitioner. Therein, the father’s name is shown as

“Kallarakkal Thomas Lenin” and that of the mother “Lenin Shiji”. They are

employed and settled in Italy. The petitioner is pursuing her studies in

Kerala now and the parents want her to be taken to Italy next year. She

requires passport for going abroad. Since the entries in the birth register

may not tally with the passport of the parents and also the entries should

contain the expansion of the initials of the petitioner, an application was

wpc 14350/2010 2

filed seeking correction of various entries.

3. Pursuant to the directions issued in W.P.(C) No.12139/2010

Ext.P6 order was passed by the second respondent. In Ext.P6 the reasons

stated are mainly that: as the minor girl is studying in Class II and going by

the circular issued by the Government dated 21.1.2010, the change of name

can be made only once prior to the admission of the minor in the school and

therefore the application cannot be allowed. Para 7 of the circular is also

relied upon to hold that even though the current entries contain the initials,

unless the real name is one which is inclusive of initial and sur name, no

correction can be made.

4. Heard learned counsel for the petitioner and learned Standing

Counsel for the respondents.

5. The respondents have filed a statement as well as a counter

affidavit.

6. Learned counsel for the petitioner submitted that the application

of the petitioner ought to have been allowed in the light of the power

conferred under Section 15 of the Registrar of Births and Deaths Act, 1969

and the Rules therein and in the light of the decisions of this Court rendered

in similar cases which permit such correction. Reliance is placed on the

decisions of this Court in Meena v. Corporation of Cochin (2004 (2) KLT

wpc 14350/2010 3

1118), Sivanandan v. Registrar of Births and Deaths (2007 (3) KLT

721), Varghese v. Director of Panchayats (2008 (2) KLT 278) and

Chalakudy Municipality and another v. Malavika and another (ILR

2009 (4) Ker. 591). It is pointed out that unless the corrections are

effected, the petitioner will not be able to reach her parents, as the laws in

that country insists for such proper certificates including expansion of the

initials. It is submitted that the names of the parents as per the passport

could be included in the birth register. It is further pointed out that the birth

certificate of the petitioner’s brother Danny Lenin contains all the details.

Therein, the name of the father is given as “Kallarakkal Thomas Lenin”,

mother’s name as “Lenin Shiji” and that of the boy as “Danny Lenin”.

7. The circular issued recently by the Government has been produced

as Ext.P7. Para 7 of the circular states that if the real name includes initial

and sur name, the same could be entered in the birth register. This is also

relied upon by the learned counsel for the petitioner to show that what is

sought for is permissible as per the circulars also.

8. Learned counsel for the respondents submitted that going by the

entries in the school register of the parents, their names have been shown as

“K.T. Lenin” and “Shiji Raphel”. There is no provision to change the name

wpc 14350/2010 4

in the birth register. Only an error or mistake in the birth register alone can

be corrected.

9. Section 15 of the Registration of Births and Deaths Act confers

power for correction or cancellation of entries in the register of births and

deaths. Going by the same, if an entry in the birth register is erroneous in

form or substance, the Registrar is having power to correct the same. The

question is whether a mistake or error in the details in the birth register

alone is liable to be corrected. This question is no longer res integra. The

recent decision of a Division Bench of this Court in Malavika’s case (ILR

2009 (4) Ker. 591) has elaborately considered this question. After referring

to the legal provisions and the circular dated 24.3.11997, issued by the

Chief Registrar, it was held thus in para 4:

“Going by the purpose of the enactment and the scheme for

registration and for correction in the entries therein, it is

unambiguously clear that corrections either in form or substance is

permissible. The only pre-condition is that the Registrar should be

satisfied that the entry in the register regarding birth or death was

erroneous in form or substance or the same has been fraudulently

or improperly made. The entry in the register means the entries on

the name and the particulars regarding the relationship, place and

date. If the correction is sought within five years, the satisfaction

need only be at the level of the Registrar and if the correction is

wpc 14350/2010 5

sought to be made after five years, the corrections can be made

only on the satisfaction of the Chief Registrar. The identity of the

person concerned is the crucially relevant factor, as far as

correction of the name is concerned and as far as the correction of

the date, place and other particulars are concerned, in case there

had been any mistake, in the original entry and if the Registrar is

satisfied that the same is erroneously entered, he has to exercise his

power to permit the correction. The law does not contemplate a

person to have a wrong name in the register or a mistaken identity

in the register or to have wrong particulars regarding the date,

place etc. in the register of birth or death. It is also to be noted that

the Registration of Births and Deaths Act, 1989 does not create or

extinguish any right; the Act is intended only to regulate the

process and procedures of registration of births and deaths and the

correction of any such entry. Once the Act permits such correction

either in form or substance, the Rules are intended only to regulate

the procedure and not to prohibit such correction. The subordinate

legislation by way of rules, notifications, circulars etc. cannot

restrict the scope of the plenary legislation. Conversely they

cannot expand the scope either as far as the correction of the

entries in the register of birth or death is concerned. Section 15

only contemplates that the Registrar should be satisfied as to the

mistake in the entry. The section clearly states that the correction

can either be in the form or substance also. Rule 11 would also

indicate that once the Registrar is moved for correction of any

entry in the register of birth or death, it is mandatory on his part to

wpc 14350/2010 6

enquire into the matter and once he is satisfied that the entry is

erroneous, the rule mandates that the correction should be made as

required under Section 15 of the Act.”

Therefore, as far as the correction of name of the person is concerned, the

identity is the crucial relevant factor. Significantly, the Bench was of the

view that the law does not contemplate a person to have a wrong name in

the register or a mistaken identity in the register or to have wrong particulars

regarding the date, place etc. in the register of birth or death. Therein, going

by the facts of the case, the Municipality was approached for correction of

the name of the father in the register of births. The petitioner’s father’s name

was ‘Sajeev Velappan Nair’, but the entry in the register was ‘Sajeev N.

Nair.’ A fresh certificate was directed to be issued with the change of name

of the father as sought for. The said direction was upheld by the Division

Bench. Therefore, it is very clear that going by the facts of the said decision

also, such changes with regard to the name could be entered in the birth

register.

10. In Meena’s case (2004 (2) KLT 1118, the situation considered

was almost identical to the one available herein. Therein also, the parents

were in possession of passports which showed the names in expansion and

the parents are working outside India. The father’s name, viz. ‘T. Ajith

wpc 14350/2010 7

Kumar’ was sought to be corrected as shown in the passport, viz. ‘Ajith

Kumar Thykoodathil’ and the name of the mother and the child also were

sought to be corrected. This Court considered the issue in the light of the

provisions of circulars as well as Section 15 of the Act and Rule 11 of the

relevant rules. It was held in para 11 that “Thus it is clear that in

appropriate cases, conforming to the procedure, corrections are indeed

permitted.” Regarding the stipulations contained in the circulars, this Court

was of the view that there is ample discretion for the authorities concerned

and that the circulars will not in any way inhibit the discretion that has been

vested with the authorities under the Rules. Finally, it was held in para 16

thus:

“When the basic objectives itself is accurate statistics, the minor

details regarding the name and similar entries have not much of

relevance, from the point of view of the enactment. As pointed out

by counsel for the petitioner, because of computerization and

globalization, even small errors which might have been

inconsequential during the past decades presently pose problems

from unexpected quarters. Accuracy in the entries pertaining to

Birth Register was to be ensured, so as to ward off such situation.

Therefore, effort should be there on the part of the authorised

officers to see that assistance is extended to persons who have

genuine grievances. Instead of a technical approach, a realistic and

wpc 14350/2010 8

helpful attitude is always expected, subject to statutory

prescriptions. The standing counsel agree with this proposition.”

Accordingly, it was ordered that a correction as requested in respect of not

only the name of the child as well as of the description of the parents, may

be effected. This is evident from para 18 of the judgment.

11. Varghese’s case (2008 (2) KLT 278) concerns a case of

correction of the name of the child itself. There, the name that was entered

in the register was ‘Neenu Varghese.’ It was sought to be corrected as

‘Niya Varghese.’ An objection was taken by the respondents therein that

such a correction cannot be allowed. After considering the power conferred

under Section 15 of the Act, it was held as follows:

“The power of the Registrar to make corrections in the names of

persons by virtue of S.15 after conducting enquiry as envisaged by

R.12 of the Registration of Births and Deaths Rules 1990 cannot be

in doubt especially in the light of the Circular No.B1-2815/2007

dated 07/11/2007 of the Chief Registrar, which is binding on the 2nd

respondent cannot be in doubt. What the second respondent

contends is that he is not prepared to construe the original entry as

erroneous since the same was made on the basis of a joint

application filed 5 years after the child’s birth was reported by the

hospital to the Corporation. To err is human and when the father of

the child obviously with the concurrence of his wife, the mother of

the child, who were joint applicants before the Corporation

wpc 14350/2010 9

declares that the entry of the child ‘s name entered on the basis of

the joint application is erroneous, I do not find any special

circumstances attending on this case to suspect the bona fides of the

request of the petitioner.”

A direction was issued to change the name as ‘Niya Varghese’.

12. In Sivanandan’s case (2007 (3) KLT 721), it was held that “the

Registrar would be well within authority to act under Section 15 and correct

an error if it is an error in “substance” without insisting that such error can

be corrected only if it is a formal or a clerical one. In doing so, in view of

the absence of any guidelines in that regard, by way of primary or

subordinate legislation, the Registrar, being a statutory and public authority,

is bound to act in terms of justice, equity and good conscience and to follow

the principles of natural justice and other recognised canons for the exercise

of statutory power.” Therefore, the power is available to correct an error if

it is an error in substance also.

13. In the light of the principles discussed in the above decisions and

particularly in Meena’s case (2004 (2) KLT 1118) and Varghese’s case

(2008 (2) KLT 278) wherein the correction in the names were directed to be

allowed by this Court, learned counsel for the petitioner is justified in

submitting that power is therefore explicit for allowing such a correction.

wpc 14350/2010 10

The reasons stated in Ext.P6 therefore cannot survive. The first reason

shown is that correction in the name of the child can be made only prior to

the admission of the child in the school. The very same circular was

considered by this Court in Shipna Jose v. Registrar (2010 (2) KLT 978)

and it was held that the stipulations in the said circular in that regard is not

a correct understanding of the dictum laid down in Girijan v. Registrar of

Births and Deaths (2003 (2) KLT 22). It was held that the circular,

especially para 1 will not stand in the way of the Registrar considering the

application on its merits merely because it was submitted after joining the

school. Actually, this Court noticed that one sentence in the heading of the

headnote of the judgment in Girijan’s case (supra) has been wrongly relied

upon while issuing the circular dated 21.1.2010. On that ground itself, the

first reason stated in Ext.P6 cannot be supported.

14. The second reason stated is that only if the real name includes

initial and sur name, then alone the corrections can be made. Herein, the

stipulations in para 7 of the circular show that if the real name includes

initials and sur name, the same can be entered in the register. As far as the

petitioner’s case is concerned, at the relevant time when the entry was

made, the names including that of the petitioner and her parents were

wpc 14350/2010 11

entered with initial. When the circular, as on today, permits inclusion of

initials along with sur name, merely because at the time when the entry was

made that was not done, will not result in denial of the benefit to the

petitioner.

15. Herein, evidence is available to justify the correction in the light

of the entries in the passport of the parents, as Exts.P2 and P3. The

petitioner is justified in relying upon Ext.P9, the certificate issued in the

name of her brother who was born on 12.9.2000 whereas the petitioner was

born on 28.6.2002. The correction sought for herein tallies with the name

of the parents entered in Ext.P9. Of course, that was done by the Registrar

of Births and Deaths of another Panchayat. This can also be considered by

the second respondent. This is for the reason that the children should not

suffer in future because of the absence of details in the birth register.

16. Even though learned counsel for the respondents submitted that

the correction of name of the mother cannot be made as sought for, in the

light of the fact that what is sought for to be added is only the name of the

husband along with her name which is the usual practice that is adopted

after the marriage, the same can be allowed. As far as the name of the

father is concerned, his name is shown as Lenin K.T. and the correction

sought for as ‘Kallarakkal Thomas Lenin’ is only expansion of the initials.

wpc 14350/2010 12

As regards the petitioner, the correction sought for is addition of the sur

name, evidently by expansion of the initials “K.L.”.

For all these reasons, I am of the view that the second respondent was

not right in rejecting the application as per Ext.P6. Therefore, Ext.P6 is

quashed. The corrections can be allowed in the light of the principles stated

by this Court in the decisions quoted above. There will be a direction to the

second respondent to consider the application in the light of the findings

rendered above and appropriate orders will be passed and a revised birth

certificate will be issued to the petitioner within three weeks from the date

of production of a copy of this judgment.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/