IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37566 of 2007(V)
1. SHEMEENA ABBAS, W/O.MIYAN ABBAS,
... Petitioner
Vs
1. CORPORATION OF COCHIN,
... Respondent
2. THE REGISTRAR OF BIRTHS AND DEATHS,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.KRISHNA PRASAD. S
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/12/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 37566 of 2007
----------------------------------
Dated this the 18th day of December , 2007
JUDGMENT
I do not propose to go into the merits of the matter.
Ext.P2 request has been submitted by the petitioner before the 2nd
respondent – Registrar of Births and Deaths attached to the Cochin
Corporation seeking certain corrections in the name of the petitioner’s
child.
I dispose of this writ petition directing the 2nd respondent to
consider Ext.P2 in the light of the averments in the writ petition,
statutory provisions and also the Circular No. B-2815/2007 of the
Chief Registrar and take a correct decision on the same. Decision, as
directed above ,will be taken at the earliest and at any rate within one
month of the 2nd respondent receiving a copy of this judgment
together with copy of this writ petition.
PIUS C. KURIAKOSE,
JUDGE.
dpk