High Court Kerala High Court

Rosamma Mathew vs Revenue Divisional Officer on 25 October, 2007

Kerala High Court
Rosamma Mathew vs Revenue Divisional Officer on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30040 of 2007(A)


1. ROSAMMA MATHEW, NECHIKKAT HOUSE,
                      ...  Petitioner

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. REGISTRAR OF BIRTH AND DEATH & SECRETARY

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/10/2007

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============

                    W.P.(C) NO. 30040 OF 2007 A

                  =====================


             Dated this the 25th day of October, 2007


                               J U D G M E N T

The prayer made in this writ petition is to direct the 1st

respondent to issue an order under Section 13(3) of the

Registration of Birth and Death Act, 1969 permitting registration

of birth with the local authority as requested by the petitioner so

as to enable the 2nd respondent to issue a certificate of birth in

respect of the petitioner’s children. There is a further prayer to

direct the 2nd respondent to issue a certificate of birth in respect

of the petitioner’s children.

2. It is submitted by the petitioner that Exts.P1 and P2

are the applications submitted to the 1st respondent for issuing an

order under Section 13(3) of the Act. In support of Ext.P1

application, petitioner has produced Exts. P3 to P7 and in support

of Ext.P2, Exts. P8 to P12 documents were also produced. It is

submitted that following the receipt of Exts. P1 and P2 along with

the aforesaid supporting documents, on the directions of the 1st

WPC 30040/07

: 2 :

respondent, the Village Officer, Nedumkumman conducted an

enquiry and submitted Exts. P13 and P14 reports to the effect

that the children of the petitioner were born within

Nedumkunnam Panchayat. However, directing that in addition to

Exts. P3 and P8 certificates produced by the petitioner from

Nedumkunnam Panchayat, petitioner should also produce similar

certificates from Paippad Panchayat from where the petitioner

hails and the 1st respondent returned the application. It is on

account of this that the writ petition has been filed for the reliefs

mentioned above.

3. On instructions, learned Government pleader today

submits that the petitioner had approached the 1st respondent

with certificates from the Nedumkunnam Panchayat and that

thereupon the 1st respondent had directed her to produce a

certificate from the Paippad Panchayat as she hails from that

Panchayat. According to the learned Government pleader

thereafter the petitioner did not approach the 1st respondent with

the required documents and that caused the delay.

4. In view of the controversy that is now raised before

WPC 30040/07

: 3 :

me, the only issue I am called upon to examine is, whether the

1st respondent was justified in requiring the petitioner to produce

certificate from the Paippad Panchayat in addition to Exts P3 and

P8 issued by the Nedumkunnam Panchayat.

5. Counsel for the petitioner invites my attention to

Circular No.B1-67004/85/L.Dis dated 01/02/86 issued by the

Director of Panchayaths, Chief Registrar of Births and Deaths,

produced as Ext.P15 in this writ petition, which relates to the

issue of non availability certificate as is now required to be

produced from Paippad Panchayat. On a reading of Ext.P15, the

impression that I get is that before issuing Exts. P3 and P8 non

availability certificates, which have already been produced before

the 1st respondent, an enquiry has been conducted and it is only

thereupon that the said certificates have been issued. Once that

certificate has been issued, in my view as per the terms of

Ext.P15 circular, no further enquiry in that regard is warranted.

If that be so, there is no necessity for insisting upon production

of a non availability certificate from Paippad Panchayat for the

only reason that the mother of the children hail from that

WPC 30040/07

: 4 :

Panchayat. Therefore, the 1st respondent was clearly in error in

returning the documents and directing production of a certificate

from Paippad Panchayat.

Accordingly, I dispose of this writ petition directing that the

petitioner shall resubmit Exts. P1 and P2 applications together

with Exts. P3 to P7 and P8 to P12 documents to the 1st

respondent, in which case, the 1st respondent shall consider the

application made in the light of the documents and also Exts. P13

and P14 enquiry reports submitted by the Village Officer,

Nedumkunnam. Thereafter, the 1st respondent shall pass orders

on the applications and the same shall be communicated to the

2nd respondent, who shall pass consequential orders. Petitioner

shall resubmit the application within one week from today, in

which event the 1st respondent shall complete the enquiry and

pass orders within four weeks thereafter.

ANTONY DOMINIC, JUDGE.

Rp