Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.S.Selvakumar vs The Commissioner
2021 Latest Caselaw 16250 Mad

Citation : 2021 Latest Caselaw 16250 Mad
Judgement Date : 10 August, 2021

Madras High Court
M.S.Selvakumar vs The Commissioner on 10 August, 2021
                                                                            W.P.No.16676 of 2021

                               IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                  DATED : 10.08.2021
                                                         CORAM
                               THE HONOURABLE MR.JUSTICE R.MAHADEVAN

                                                W.P. No. 16676 of 2021

                      M.S.Selvakumar                                      ... Petitioner

                                                  Vs.
                      1. The Commissioner,
                         Greater Chennai Corporation,
                         Ripon Building, Chennai 600 003.

                      2. The Health Officer, Greater Chennai Corporation,
                         Zone-05, Division-60, Basin Bridge,
                         Chennai 600 003                                ... Respondents


                      PRAYER: Writ Petition filed under Article 226 of the Constitution of

                      India praying to issue a Writ of Mandamus, directing the respondents to

                      pass orders on the petitioner's application dated 31.03.2021 for

                      registering the civil death of his father Mr.M.S.Sambandan, as per the

                      judgment and decree dated 18.01.2021 passed in O.S.No.304 of 2020 by

                      the learned I Assistant City Civil Court, Chennai, mentioning the date of

                      presentation of the plaint viz., 03.01.2020, as the date of civil death and

                      issue a death certificate to that effect.




http://www.judis.nic.in
                      1 of 6
                                                                                    W.P.No.16676 of 2021

                               For Petitioner    :      Mr.S.M.Muralidharan
                               For Respondents :        Mr. P.Manojkumar


                                                           ORDER

Mr.P.Manojkumar, learned counsel takes notices for the

respondents. By consent of both the parties, the writ petition is taken up

for final disposal at the time of admission itself.

2.According to the petitioner, her father by name M.S.Sambandan

was a renowned tamil scholar and he was found missing on 25.09.2011.

In this regard, a case in Crime No.1069 of 2011 was registered on the file

of G1 Vepery Police Station, Chennai. However, his whereabouts were

not known and hence, a non traceable certificate was issued by the police

officials on 19.12.2018. The petitioner futher stated that his father owned

some movable and immovable properties and in order to maintain the

same, the petitioner approached the civil court by filing a suit in

O.S.No.304 of 2020 and obtained a decree dated 18.01.2021 declaring

his father as attained civil death. Thereafter, he submitted an application

dated 31.03.2021 to the first respondent for issuance of death certificate

of his father, based on the civil court decree. The said application was

forwarded to the second respondent for further action, but no action was http://www.judis.nic.in 2 of 6 W.P.No.16676 of 2021

taken on the same. On enquiry, the petitioner came to know that the said

application was not processed, as the date of civil death was not

mentioned in the civil court decree. Placing reliance on the circular

issued by the Registrar General, India dated 26.09.2012 to all the

Reistrars of Births and Deaths, he made a representation dated

23.06.2021 to the first respondent, marking a copy of which to the

second respondent, requesting to issue a death certificate of his father

mentioning the date of filing of the plaint i.e., 03.01.2020 as his date of

death. Finding no response on the same, the petitioner has come up with

this writ petition, seeking a mandamus to the respondents to pass orders

on the said application dated 31.03.2021, thereby registering the date of

civil death of his father and issuing a death certificate to that effect.

3.The leaned counsel for the petitioner submitted that under section

108 of the Indian Evidence Act, presumption about the death of a person

is to be drawn, when the dispute is brought to the court and the death can

be presumed on the date on which the suit is filed. It is further submitted

that as per the circular dated 26.09.2012 bearing reference no.8/4/2011

VS (CRS) issued by the Registrar General of India to all the Chief

Registrars of Births and Deaths, in the case of civil death, the date on http://www.judis.nic.in 3 of 6 W.P.No.16676 of 2021

which the plaintiff had approached the court, has to be mentioned as the

date of death. Thus, according to the learned counsel, the respondents

ought to have treated the date of presentation of the plaint as the date of

civil death i.e., on 03.01.2020 and issued a death certificate to the

petitioner, based on the civil court decree dated 18.01.2021 passed by the

I Assistant City Civil Court, Chennai, in O.S.No.304 of 2020.

4.On the other hand, the learned counsel taking notice for the

respondents fairly submitted that the respondents would consider the

representation of the petitioner and pass orders, on merits and in

accordance with law, within a time frame to be stipulated by this court.

5.Considering the facts and circumstances of the case and having

regard to the submissions made by the learned counsel on either side, this

court directs the respondents to consider the representation of the

petitioner dated 31.03.2021 and pass appropriate orders, with regard to

issuance of death certificate of his father, based on the civil court decree

as well as the circular dated 26.09.2012 as referred to above. Such an

exercise shall be completed within a period of two weeks from the date of

receipt of a copy of this order, http://www.judis.nic.in 4 of 6 W.P.No.16676 of 2021

6.With the aforesaid direction, this writ petition stands disposed of.

No costs.

                                                                                         10.08.2021

                      Index          : Yes/No
                      Internet       : Yes/No
                      mst

                      To
                      1. The Commissioner,
                         Greater Chennai Corporation,
                         Ripon Building, Chennai 600 003.

2. The Health Officer, Greater Chennai Corporation, Zone-05, Division-60, Basin Bridge, Chennai 600 003

http://www.judis.nic.in 5 of 6 W.P.No.16676 of 2021

R.MAHADEVAN, J.

mst

W.P.No.16676 of 2021

Dated : 10.08.2021

http://www.judis.nic.in 6 of 6

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter