Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Karnataka High Court

Dr Sneha D/O Subhash Joshi vs State Of Karnataka on 26 February, 2026

                                                  -1-
                                                                NC: 2026:KHC-D:3082
                                                          WP No. 108947 of 2025


                       HC-KAR




                      IN THE HIGH COURT OF KARNATAKA, AT DHARWAD

                       DATED THIS THE 26TH DAY OF FEBRUARY, 2026

                                           BEFORE

                      THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI

                       WRIT PETITION NO.108947 OF 2025 (GM-RES)

                      BETWEEN:

                      DR. SNEHA D/O. SUBHASH JOSHI,
                      AGE. 41 YEAS, OCC. PHYSIOTHERAPIST,
                      R/O. KAIVALYA RESIDENCY, BUDHAWAR PETH,
                      TILAKWADI, BELAGAVI.
                                                                       ...PETITIONER

                      (BY SRI. SHREEVATSA S.HEGDE, ADVOCATE)

                      AND:

                      1.     STATE OF KARNATAKA,
                             REP. BY ITS PRINCIPAL SECRETARY,
                             DEPT. OF HOME AFFAIRS,
                             M.S. BUILDING, AMBEDKAR VEEDHI,
Digitally signed by
VIJAYALAKSHMI M              BENGALURU.
KANKUPPI
Location: HIGH        2.     STATE OF KARNATAKA,
COURT OF
KARNATAKA                    REP. BY ITS PRINCIPAL SECRETARY,
                             DEPT. OF INFORMATION AND BROADCASTING,
                             M.S. BUILDING, AMBEDKAR VEEDHI,
                             BENGALURU.

                      3.     STATE OF KARNATAKA,
                             REP. BY ITS PRINCIPAL SECRETARY,
                             DEPT. OF PRIMARY AND SECONDARY
                             SCHOOL EDUCATION, M.S. BUILDING,
                             AMBEDKAR VEEDHI, BENGALURU.
                           -2-
                                     NC: 2026:KHC-D:3082
                                  WP No. 108947 of 2025


HC-KAR




4.   THE REGISTRAR OF BIRTHS AND DEATHS,
     CITY CORPORATION, BELAGAVI-590001.

5.   UNIQUE IDENTIFICATION AUTHORITY OF INDIA,
     7TH FLOOR, MTNL EXCHANGE, GD SOMANI MARG,
     CUFF PARADE, COLABA, MUMBAI,
     MAHARASHTRA-400005.

                                           ...RESPONDENTS

(BY SRI. T. HANUMAREDDY, ADDL. GOVT. ADV. FOR R1 TO R3;
SRI. CHETAN MUNNOLI, ADVOCATE FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO ISSUE A
WRIT A) IN THE NATURE OF MANDAMUS OR ANY OTHER
APPROPRIATE WRIT DIRECTING THE RESPONDENT NO.4-TO
PERMIT THE PETITIONER TO AMEND THE BIRTH CERTIFICATE OF
HER SON REFLECTING THAT HE HAS ASSUMED HER NAME AS
"DHRUV S/O. SNEHA JOSHI" IN PLACE OF THE FATHER'S NAME
AND SURNAME HOWEVER, WITHOUT DISTURBING THE NAME OF
THE FATHER IN THE RELEVANT COLUMN RECORDING THE NAME
OF THE BIOLOGICAL FATHER. B) DIRECTING THE RESPONDENTS
TO PERMIT AND CARRYOUT SUCH CHANGES IN ALL RELEVANT
DOCUMENTS SHOWING THE NAME OF THE SON OF THE
PETITIONER AS 'DHRUV S/O. SNEHA JOSHI IN ALL CONNECTED
RECORDS INCLUDING SCHOOL, AADHAAR AND OTHER OFFICIAL
DOCUMENTS. C) PASS SUCH OTHER ORDER(S) AS THIS
HON'BLE COURT DEEMS FIT IN THE INTEREST OF JUSTICE.

     THIS WRIT PETITION HAVING BEEN HEARD AND
RESERVED ON 03.02.2026, COMING ON FOR PRONOUNCEMENT
OF ORDER THIS DAY, THE COURT PRONOUNCED THE
FOLLOWING:


CORAM:   THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
                                   -3-
                                                NC: 2026:KHC-D:3082
                                             WP No. 108947 of 2025


HC-KAR




                               CAV ORDER

      The present writ petition is filed seeking the following

prayer:


                                 "PRAYER
          WHEREFORE, the Hon'ble court be pleased to issue a
          writ,
          a) In the nature of mandamus or any other
          appropriate writ directing the Respondent No.4-to
          permit the Petitioner to amend the birth certificate of
          her son reflecting that he has assumed her name as
          "Dhruv S/o. Sneha Joshi" in place of the father's
          name and Surname however, without disturbing the
          name of the father in the relevant column recording
          the name of the biological father.
          b) Directing the Respondents to permit and carryout
          such changes in all relevant documents showing the
          name of the son of the Petitioner as 'Dhruv S/o.
          Sneha Joshi in all connected records including school,
          Aadhaar and other official documents.
          c) Pass such other order(s) as this Hon'ble Court
          deems fit in the interest of justice."


      2. The facts of the case are that the petitioner's marriage

was   solemnized      on      13.02.2015    with    one    Dattadarshan

Nadgoudaon as per the Hindu rituals. In the wedlock, they were

blessed with a son named 'Dhruv' on 18.12.2015. In view of the

differences between the petitioner and her husband, she started

residing separately. Thereafter, she had filed M.C.No.98/2021

seeking    dissolution   of    marriage    before   the   Family    Court,

Belagavi. The marriage was dissolved by mutual consent by
                                  -4-
                                                 NC: 2026:KHC-D:3082
                                              WP No. 108947 of 2025


HC-KAR




judgment and decree dated 21.04.2021 and the terms were

settled in the said joint petition. The terms of the mutual consent

were so set by the couple that while the petitioner insisted upon

having the exclusive care and custody of the minor son, the

husband of the petitioner refused to take any responsibility going

to the extent of disowning the minor son. The terms included the

liberty to the petitioner to change the name of her child. Ever

since, she has been the sole caretaker and guardian of the

minor.


      3. It   is   further   stated    that   the   unbearable   trauma

undergone by the petitioner in her matrimonial home, the

insensitivity of her husband and others from his family, their

inability to empathize with her have left an indelible scar and

filled insurmountable bitterness in her. Navigating her solo

journey in difficult times has made her to resolve to give her son

her name instead of the sneaky family of her husband. It is

stated that the child will face several situations confronting him

causing unnecessary anxiety and difficulties in social status. It is

not only the preference of the petitioner but also the need for the

child for his own welfare and stability that the name is changed
                                -5-
                                            NC: 2026:KHC-D:3082
                                        WP No. 108947 of 2025


    HC-KAR




from his biological father's to his mother's. The petitioner being

the natural guardian made a representation before respondent

No.2 on 16.07.2025 seeking to change the family name of the

child from Dattadarshan Nadgouda, her husband's to her own.


         4. However, respondent No.4 has not been very co-

operative and issued an equally casual endorsement dated

02.08.2025 stating that "as per the Karnataka Birth/Death

Registration Act, your request cannot be considered.

Hence, you are requested to approach the Civil/JMFC

Court for the same".


         5. Learned counsel appearing for the petitioner submits

that in view of the said endorsement, as the petitioner is left with

no other effective alternative remedy, she has come before this

Court. It is stated that even as per the mutual consent decree of

divorce, the husband of the petitioner had agreed that the

petitioner can change the child's name in the future. It is

submitted that the Hon'ble Apex Court in case of ABC Vs. State

(NCT of Delhi)1 had held that a single mother can have her

name recorded as the sole parent in official records without

1
    (2015) 10 SCC 1
                                     -6-
                                                    NC: 2026:KHC-D:3082
                                                 WP No. 108947 of 2025


    HC-KAR




disclosure of the father's name. It is submitted that in case of

Gita Hariharan Vs. RBI2 it is recognized that a mother is also a

natural      guardian   of   the   child   not    just   the   father   which

strengthens the mother's legal authority to make decisions in the

child's interest though major decisions like surname change

should be supported by a Court order when contested.


         6. It is submitted that best interest of the child, Article 3 of

the UN Convention on the Rights of the Child, to which India is a

signatory mandates that the child's best interests must be the

primary consideration. As per Section 6 of the Hindu Minority and

Guardianship Act, 1956 and Section 7 of the Guardians and

Wards Act, 1890, the mother having custody is the natural

guardian of the child. There is no statutory bar in the Births and

Deaths Registration Act, 1969 and allied rules do not mandate

the inclusion of the father's name in cases where the mother is

the sole guardian. It is submitted that the inaction on the part of

the respondent is in violation of fundamental rights that is

guaranteed under Articles 14, 19 and 21 of the Constitution of

India.


2
    AIR 1999 SC 1149
                                -7-
                                             NC: 2026:KHC-D:3082
                                         WP No. 108947 of 2025


HC-KAR




      7. Learned counsel had relied on the judgment of the High

Court of Karnataka in case of Master Adhrith Bhat Vs. The

Registrar of Births and Deaths, Udupi City Muncipality

Council arising out of WP.No.6370/2024 dated 06.02.2025.

In this case also, the endorsement issued by the Registrar of

Births who has refused the request of the petitioner to change

his name was challenged. In the said case, a Co-ordinate Bench

of this Court had directed that necessary endorsement shall be

made in the Register of Births and also in the Birth Certificate by

changing the name of the petitioner and allowed the writ

petition. Learned counsel had relied on paragraph Nos.17 to 36

of the judgment referred supra which reads as follows:


      "17. As could be seen from above, Rule 10 provides
      that where the birth of any child had been registered
      without any name, the parent or guardian of such child
      is required to give information regarding the name of
      the child within 12 months and thereafter by virtue of
      Section 14 of the Act, the entries were required to be
      made. The proviso to Rule 10 also states the procedure
      to be followed if the information is provided after the
      period of 12 months has lapsed but within a period of
      15 years from the date of registration.

      18. It would therefore be clear that under the Rules, if
      no name has been furnished at the time of registration
      of the birth, the parent can within an outer limit of 15
      years from the date of registration furnish the name of
      the child and ensure that it had been entered in the
      Birth Certificate.
                                  -8-
                                               NC: 2026:KHC-D:3082
                                           WP No. 108947 of 2025


HC-KAR



     19. However, in the instant case, it is stated that the
     petitioner's father had given his son a new name and
     therefore, the entry in the Birth Register was also to be
     modified.

     20. There is admittedly no provision under the Act or
     the Rules which provide for change of name which is
     already registered. This is therefore an obvious
     anomaly which would create unnecessary hardship to
     the parents or to the child in case they desire to have
     the name changed.

     21. It is common practice in our country that a person
     decides to give himself a new name or that a parent
     decides to change the name though he has already
     been given a name. In fact, it is a practice in our
     country that multiple names are given, but one name is
     entered in the records and this, at times, creates
     confusion regarding the identity of the person.

     22. The Legislature would have to take a view on this
     and ensure that the citizens are not put to any hardship
     whenever they desire to change their names and
     evolve a procedure where the records of that particular
     person are also changed simultaneously in all the
     public records or at least in the relevant records.

     23. In fact, the Law Commission of Karnataka in its 24th
     Report1 furnished on 20.07.2013 regarding Change of
     Name, suggesting amendments to the Act and the
     Rules. However, the Legislature does not appear to
     have taken the matter further.

     _______________________________
     1
      Law Commission of Karnataka Twenty Fourth Report, dated
     20.07.2013; Re : Change of Name
     - Amendment to the Registration of Births and Deaths Act,
     1969.

     The relevant suggestions AND the recommendation read as
     under :

     "SUGGESTIONS FOR CONSIDERATION:

     (C) Right to change one's name: A person who is known or
     described in any manner may give up describing or being
     known in that manner and choose any other name"

     (H) Change of name recorded in the birth certificate shall be
     made for any of the following
     reasons:
                                  -9-
                                                NC: 2026:KHC-D:3082
                                            WP No. 108947 of 2025


HC-KAR



           (i) bona fide desire of the applicant;
           (ii) marriage/remarriage,
           (iii) divorce,
           (iv) adoption;
           (v) religious conversion/re-conversion;
           (vi) change of nationality and
           (vii) change of sex.

     "RECOMMENDATIONS:

     29) A) For the reasons stated above, the Commission
     recommends to the Government of Karnataka to take steps to
     amend the Registration of Births and Deaths Act, 1969 after
     due compliance with the provisions of Article 254 of the
     Constitution of India, as follows:

          "15A. Change of name entered in the Register of
          Births & Deaths: Any person whose name is entered
          in the Register of Births and Deaths in the State of
          Karnataka and whose name is entered in the
          Register of Births and Deaths in any other State and
          has been staying in the State of Karnataka for a
          prescribed period shall be entitled to seek change of
          his name in the Register of Births in accordance with
          the rules of procedure prescribed by the State of
          Karnataka in this behalf."

     B) The Commission further recommends that after Section
     15A is added it shall frame exhaustive Rules for giving effect
     to the said provisions bearing in mind of the suggestions
     made by the Commission in paragraph No.28."

     24. It would therefore be appropriate for the
     Legislature to take necessary action pursuant to the
     recommendation of Law Commission in its 24th report.

     25. Since there is no provision under the Act or the
     Rules for change of name, a piquant situation has
     arisen which requires to be resolved in such a manner
     that neither authorities nor the applicants are
     prejudiced.

     26. Since there is no law which prescribes the
     procedure for changing the name of a person, it would
     be impermissible for the parents of a child to seek for
     changing the name that is already registered in the
     register of births and deaths until a relevant law is
     provided for by the Legislature.

     27. This could be achieved by calling upon the parents
     to give a sworn affidavit to the effect that they have
     changed the name of the child on their own accord and
                               - 10 -
                                             NC: 2026:KHC-D:3082
                                         WP No. 108947 of 2025


HC-KAR



     the entries in the birth register would be required to be
     changed accordingly.

     28. On such a request being given, the authorities
     should verify the identity of the parents and proceed to
     incorporate the changed name in the Register of Births.

     29. The authorities, in order to ensure that there is no
     attempt to create a record for ulterior purposes, should
     make a remark in the register stating that the name of
     the child had been changed subsequently pursuant to a
     request made by the parents. The register would
     therefore have an entry regarding the name which was
     originally entered and also a name which was entered
     subsequently on their request.

     30. If such an endorsement is incorporated in the Birth
     Certificate as well, the possibility of any misuse would
     also be avoided.

     31. In fact, even in respect of an adult who seeks for a
     change of name, the same procedure can be adopted.
     Since the original name would also be contained in the
     register and also the new name, the possibility of this
     document being misused for an ulterior purpose can
     easily be prevented.

     32. Thus, until the appropriate provisions are made
     under the Rules by the State in this regard, the
     concerned authorities are directed to follow the
     aforementioned procedures and permit the change of
     name in the Register of Births and Deaths.

     33. It has to be noticed here that, since the date of
     birth or the date of death and other details would
     remain unchanged, there can be no impediment or
     reason to prevent the change of name.

     34. It is, however, made clear that in case of deaths,
     the question of changing the name would not arise and
     hence, these directions would be inapplicable.

     35. In light of the above, the impugned endorsement
     dated 04.11.2023 is quashed. The respondent authority
     is hereby directed to change the name of the petitioner
     as Shrijith Bhat in the Register of Births as against the
     originally registered name Adhrith Bhat.
                                   - 11 -
                                                         NC: 2026:KHC-D:3082
                                                  WP No. 108947 of 2025


HC-KAR



       36. As already noticed above, necessary endorsement
       shall be made in the Register of Births and also in the
       Birth Certificate that the original name of Adhrith Bhat
       was changed to Shrijith Bhat, as requested in the
       application dated 04.11.2023 and issue a fresh Birth
       Certificate accordingly."



      8. Relying on this, learned counsel for the petitioner

submits   that   the    writ   petition         may   be    allowed    and   the

respondent    may      be   directed       to    carry     out   the   necessary

corrections in the birth certificate of her son.


      9. Learned counsel for the respondents submits that as

there is no provision in the Registration of Births and Deaths Act,

1969, the respondents are not in a position to change the name

of the petitioner. Hence, they have issued the impugned

endorsement.


      10. Having heard the learned counsels on either side,

perused the entire material on record. In this case, the marriage

between the petitioner and her husband was dissolved by mutual

consent by judgment and decree dated 21.04.2021. As per the

mutual consent decree, the mother will have the exclusive care

and custody of the minor son and the mother is at liberty to

change the name of the child. The Karnataka Registration of
                               - 12 -
                                           NC: 2026:KHC-D:3082
                                       WP No. 108947 of 2025


HC-KAR




Births and Deaths Act, 1969 and the Rules, 1999, there is no

provision to effect the change of name. Considering the very

same aspect, a Co-ordinate Bench of this Court in Master

Adhrith Bhat's case referred supra had observed that in fact,

the Law Commission of Karnataka in its 24th Report furnished on

20.07.2013, suggested amendments to the Act and the Rules. It

is also observed that admittedly, when there is no provision

under the Act or the rules for change of name, which is an

obvious anomaly which would create unnecessary hardship to

the parents or to the child in case they desire to have the name

changed, issued slew of directions to the authorities. In the said

order, it is observed that the authorities in order to ensure that

there is no attempt to create a record for ulterior purposes,

should make a remark in the register stating that the name of

the child had been changed, pursuant to the request made by

the parents. The register would therefore have an entry

regarding the name which was originally entered and also a

name which was entered subsequently on their request. If such

an endorsement is incorporated in the Birth Certificate as well,

the possibility of any misuse would also be avoided. In this case,

the mother is at liberty to change the name of the child as per
                                     - 13 -
                                                   NC: 2026:KHC-D:3082
                                             WP No. 108947 of 2025


HC-KAR




the mutual consent decree. Hence, the husband/father cannot

have any objection. In the light of the judgment in Master

Adhrith Bhat's case referred supra, this Court is passing the

following:


                                ORDER

i. The impugned endorsement dated 02.08.2025 issued by respondent No.4 is set aside. ii. Respondent No.4 is directed to carry out the necessary changes in the birth certificate of the petitiner's son reflecting his name as "Dhruv S/o. Sneha Joshi" in place of the father's name and Surname, however, without disturbing the name of the father in the relevant column recording the name of the biological father. iii. The respondents shall make a remark in the Register of Births about the name change pursuant to the request made by the petitioner and the Register should reflect both the original name and also the present name.

- 14 -

NC: 2026:KHC-D:3082 WP No. 108947 of 2025 HC-KAR iv. Accordingly, the writ petition is allowed. v. All I.As. in this petition shall stand closed.

Sd/-

JUSTICE LALITHA KANNEGANTI MEG CT: UMD List No.: 1 Sl No.: 3