IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33907 of 2009(G)
1. VENU K.CHITHRAN, AGED 18 YEARS,
... Petitioner
Vs
1. THE REGISTRAR OF BIRTH AND DEATHS,
... Respondent
2. THE KOLLAM CORPORATION, REPRESENTED BY
For Petitioner :SRI.K.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/11/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 33907 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of November, 2009
J U D G M E N T
Heard learned counsel for the petitioner and learned
counsel for the respondents.
2. The petitioner seeks a direction that Ext.P4 be
considered. The petitioner’s name is Venu K. Chithran. The name of
his father is showing in Ext.P1 Birth Certificate as Chithradharan.
His mother’s name is shown as Suseela. Ext.P7 is a certificate of
Village Officer showing that the petitioner’s mother is Suseela M and
his father is Chithradharan K.P. The petitioner wanted the initials of
his parents could be included in the Birth Register. This could be
treated as a request to rectify the register to avoid injustice.
Accordingly it is ordered that Ext.P4 will be taken and ordered
incorporating the initials of the parents of the petitioner also in the
Birth Register on the basis of Ext.P7, certificate of the Village Officer.
Let this be done within 4 weeks of the date of receipt of a copy of
this judgment. The writ petition is ordered accordingly.
( THOTTATHIL B RADHAKRISHNAN, JUDGE)
jma