Gujarat High Court High Court

Patel Dipikaben D/O Jivabhai W/O … vs The State Of Gujarat And Anr. on 8 May, 2008

Gujarat High Court
Patel Dipikaben D/O Jivabhai W/O … vs The State Of Gujarat And Anr. on 8 May, 2008
Author: C Buch
Bench: C Buch


ORDER

C.K. Buch, J.

1. Rule. Mr.Satyam Chhaya, learned A.G.P., wavies service of notice of Rule on behalf of the respondent-State. With the consent of parties the matter is taken up for final hearing.

2. By way of filing the present petition, the petitioner has prayed for issuance of appropriate writ, direction or order to the respondents to amend the birth certificate by correcting the birth date of the petitioner as 16/03/1962 instead of 14/03/1962 and to enter the name of petitioner as ‘dipikaben’ instead of ‘babyben’ and further to change the surname as ‘patel’ instead of ‘patidar’ and to issue the amended birth certificate to the petitioner.

3. It is submitted that the petitioner has earlier approached the Mamlatdar, Tal. Kadi, Dist: Mehsana to get the correction in birth date of the petitioner in the Village Form No. 14 so also to correct the name and surname of petitioner.

4. Considering the contingency emerging from the petition, on 21/04/2008 this Court has asked the learned A.G.P. to see that verification may be made, if the original record is otherwise traceable.

4.1 According to Mr.Niral Mehta, learned Advocate for the petitioner the original record is lying with the Office of the Mamlatdar, Tal. Kadi, Dist: Mehsana and learned A.G.P., Mr.Chhaya, has arranged for the original record and relevant register of year 1962 of Village Rajpur,Tal. Kadi and the same is before the Court.

5. Upon perusal of the original register, it is not possible for this Court to conclude that on which the date the birth of petitioner was registered to the Secretary of the Village Panchayat. There is no specific column in the register for the purpose. Of course, it is possible to argue that the last birth in the month of March, 1962 was registered on 18/03/1962. So, in view of the last entry No. 32 made in the register in Village Form No. 14 for the month of March, 1962, it is possible that the date of birth might have been recorded previously as 14/03/1962.

6. This Court in case of Prakash Jaikishan Sajanani v. Ahmedabad Municipal Corpn., decided in Special Civil Application No. 370 of 2008 dated 22/01/2008 has observed that the authorities have power to correct the entry in the date of birth if the authority is otherwise satisfied about the proof to be brought by the applicant.

7. This Court has considered the say of Mr.Chhaya, learned A.G.P., as well as the observations made by this Court (Coram: Akshay H. Mehta, J.) in Special Civil Application No. 18273 of 2007 dated 24/07/2007 and would like to reproduce the relevant paragraph as under:

3.1. As against that, Mr. Neeraj Soni, Ld. AGP has tried to support the decision of respondent No. 2.

3.2. Section 15 of the Act reads as under:

Section 15: Correction or cancellation of entry in the register of births and deaths.

If it is proved to the satisfaction of the Registrar that any entry of a birth or death in any register kept by him under this Act is erroneous in form or substance, or has been fraudulently or improperly made, he may, subject to such rules as may be made by the State Government with respect to the conditions on which and the circumstances in which such entries may be corrected or cancelled correct the error or cancel the entry by suitable entry in the margin, without any alteration of the original entry, and shall sign the marginal entry and add thereto the date of the correction or cancellation.

Rule 11 of the Rules is required to be reproduced verbatim and it is as under:

Rule 11: Correction or cancellation of entry in the register of births and deaths:

If it is reported to the Registrar that a clerical or formal error has been made in the register or if such error is otherwise noticed by him and if the register is in his possession, the Registrar shall inquire into the matter and if he is satisfied that any such error has been made, he shall correct the error (by correcting or canceling the entry) as provided in Section 15 of the Act and shall sent an extract of the entry showing the error and how it has been corrected to the District Registrar of Births and Deaths.

In the case referred to in Sub rule (1) if the register is not in the possession the Registrar, he/she shall make a report to the District Registrar of Births and Deaths and call for the relevant register and after inquiring into the matter, if he is satisfied that any such error has been made,make the necessary correction.

Any such correction as mentioned in Sub rule 2 shall be countersigned by the District Registrar of Births and Deaths when the register is received from the Registrar.

If any person asserts that any entry in the register of births and deaths is erroneous in substance, the Registrar may correct the entry in the manner prescribed under Section 15 of the Act upon production by that person a declaration setting forth the nature of the error and true facts of the case made by two credible persons having knowledge of the facts of the case.

Notwithstanding anything contained in Sub-rule (1) and Sub-rule (4) the Registrar shall make report of any correction of the kind referred to therein giving necessary details to the District Registrar of Births and Deaths.

If it is proved to the satisfaction of the Registrar that any entry in the register of births and deaths has been made fraudulently or improperly, he shall make a report giving necessary details to the officer authorized by the Chief Registrar by general or special order in this behalf under Section 25 of the Act an on hearing from him take necessary action in the matter.

In every case in which an entry is corrected or cancelled under this rule, intimation thereof should be sent to the permanent address of the person who has given information under Section 8 or Section 9 of the Act.

3.3. Perusal of notification dated 1st April, 1970 clearly shows that each Talati-cum-village Panchayat Secretary of the Gram Panchayat for the local area comprising the area within the jurisdiction of the respective Gram Panchayat is conferred upon the powers to act as Registrar under the Act. In view of the aforesaid provision, it is clear that upon scrutiny of the relevant material that may be produced by the applicant, the concerned authority is empowered to carry out the necessary correction in the birth register as well as birth certificate. Hence following direction.

8. Having considered the say of the petitioner, more particularly, the relevant documents produced alongwith the petition viz., the School Leaving Certificate and Passport, it is clear that the date of birth of the petitioner is 16/03/1962 instead of 14/03/1962.

9. So, without entering into further discussion, present petition requires to be allowed and is allowed. The petitioner is directed to approach respondent No. 1 with all relevant documents alongwith a copy of this order to get the correction made in the birth certificate (Village Form No. 14). The respondent No. 1 after scrutiny of the documents produced before him shall correct the date of birth of petitioner in Birth Register as well as in Village Form No. 14 as 16/03/1962 instead of 14/03/1962 and to enter the name of petitioner as ‘dipikaben’ instead of ‘babyben’ and further to change the surname as ‘patel’ instead of ‘patidar’.

9.1 It is clarified that after correction of the date of birth, if the petitioner prays for issuance of a fresh birth certificate then the same shall be issued accordingly on payment of requisite fees by the petitioner. Rule is made to the aforesaid extent. D.S. Permitted.

10. The original register of birth called for is returned to the learned A.G.P., so that the same can be handed over to the Officer who is present in the Court today.