IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5230 of 2009(W)
1. VIJU GOPALAKRISHNA PANICKER,37,TECHNICAL
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE BIRTH AND DEATH CHIEF REGISTRAR,
3. TRIPUNITHURA MUNICIPALITY,
4. THE REGISTRAR OF BIRTHS AND DEATHS
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/02/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.5230 OF 2009
==================
Dated this the 20th day of February, 2009
J U D G M E N T
The petitioner’s name is entered in the birth register maintained
by the 4th respondent as “Panicker Viju Gopalkrishna”. According to the
petitioner, his name as given in the passport is “Viju Gopalakrishna
Panicker”. The petitioner’s application before the 4th respondent for
correction of his name as “Viju Gopalakrishna Panicker” is not being
considered by the 4th respondent, is the grievance of the petitioner.
Therefore, the petitioner seeks a direction to the 4th respondent to
correct the name of the petitioner as “Viju Gopalakrishna Panicker”
and to issue a certified extract of the birth register.
2. A counter affidavit has been filed by the 4th respondent.
The counsel for the 4th respondent opposes the prayer of the
petitioner. According to the standing counsel, originally the name of
the petitioner was “Vijayakumar”. Subsequently he sought correction
of the same on the basis of SSLC certificate which has been granted.
The same has accordingly been corrected as “Panicker Viju
Gopalakrishna”. The contention of the 4th respondent is that now the
same cannot again be corrected as “Viju Gopalakrishna Panicker” on
the basis of the passport.
3. I have considered the rival contentions in detail.
4. The two names themselves abundantly make it clear that
essentially there is no difference. It is only a rearrangement of the
2
name. Gopalakrishna Panicker is the name of the father of the
petitioner and the name of the petitioner is “Viju”. Normally in Kerala
parlance, there is a practice of adding the name of the father after the
name of a person which only has been done in the passport. Now the
petitioner is facing difficulties because the name in the passport differs
with the name in the birth certificate. Section 15 of the Kerala
Registration of Births and Deaths Act permits such correction. In fact
this Court has in the decisions in Varghese v. Director of
Panchayat [2008 (2) KLT 278] and Registrar of Births and Deaths
v. Pathrose [2007 (2) KLT 358] also held that such corrections are
permissible. In the above circumstances, I am satisfied that the 4th
respondent can be directed to correct the name of the petitioner in the
birth register as requested for by the petitioner. Accordingly, I direct
the 4th respondent to make appropriate corrections in the birth
register and issue a birth certificate to the petitioner in the correct
name, as expeditiously as possible, at any rate, within two weeks from
the date of receipt of a certified copy of this judgment. If the
petitioner makes an appropriate application for correction of the name
of the mother also, the same shall also be considered and disposed of
by the 4th respondent in accordance with the above judgments, within
two weeks from the date of receipt of the application.
Writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
3