IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37560 of 2009(L)
1. SHABEER, S/O. SAIDALAVI,
... Petitioner
Vs
1. THE SUPERINTENDENT TALUK HEAD QUARTERS
... Respondent
2. THE REGISTRAR OF BIRTH AND DEATHS,
3. THE S.I. OF POLICE, TIRUR.
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :SRI.K.A.ABDUL RASHEED
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/01/2010
O R D E R
ANTONY DOMINIC, J
.......................
W.P.(C).37560/2009
.......................
Dated this the 8th day of January, 2010
JUDGMENT
1. Petitioner’s brother, Sri.Mohammed Safar met with an
accident and expired on 20.8.2009. His complaint is that
despite an application made by him to the 2nd respondent, 2nd
respondent has declined to register the death demanding that
an intimation regarding death should come either from the
1st respondent or the 3rd respondent. It is in these
circumstances, the writ petition is filed with a prayer to the
2nd respondent to register the death of Sri.Mohammed Safar.
2. On instructions, the learned Standing Counsel
appearing for the 2nd respondent submits that the application
made by the petitioner was not in the proper form and if the
petitioner makes an application in the proper form, the same
will be acted upon and death will be registered.
3. The submission thus made by the learned standing
Counsel should redress the grievance of the petitioner.
Therefore, recording the submission thus made, it is directed
W.P.(C).37560/09
2
that in the event of the petitioner making an application in
the proper form within one week from today, same will be
considered and if it is in order, death will be registered
immediately thereafter.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs