High Court Kerala High Court

Manu Prasad vs Central Board Of Secondary … on 17 January, 2008

Kerala High Court
Manu Prasad vs Central Board Of Secondary … on 17 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 824 of 2008(W)


1. MANU PRASAD, MANU BHAVAN,
                      ...  Petitioner

                        Vs



1. CENTRAL BOARD OF SECONDARY EDUCATION
                       ...       Respondent

2. CHAIRMAN

3. COTNROLLER OF EXAMINATIONS

4. REGIONAL OFFICER,

5. PRINCIPAL, SREE NARAYANA CENTRAL SCHOOL

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
            =========================
                    W.P.(C)NO.824 OF 2008
            =========================
           Dated this the 17th day of January 2008

                            JUDGMENT

Ext.P4 is an application filed by the petitioner seeking to

correct his date of birth in Ext.P2 certificate issued by the third

respondent. The request made in this behalf was turned down by

Ext.P5 as per Rule 69.2(1) of the Examination Byelaws of 1995

of the first respondent. It is stated that the date of birth of the

candidate has been printed in Ext.P2 in accordance with the

school records.

2. As can be seen from Ext.P4, the request made by the

petitioner is to the Principal and that too for correction of the

school records which has been erroneously mentioned.

Necessarily, therefore, correction has to be initially recorded in

the school records and that is to be done by the 5th respondent.

Once such correction is made, it is for the Principal to forward the

corrected details of the petitioner to the 4th respondent and once

that is done, it is for the 4th respondent to consider the request

of the petitioner.

3. Therefore, the writ petition is disposed of directing that

W.P.(c)824/2008 2

acting upon Ext.P4, the 5th respondent shall carry out necessary

correction in the school records and based on the corrected

records, necessary consequential correction will be incorporated

in Ext.P2. This shall be done by the 4th respondent within 8

weeks of receipt of the corrected records from the 5th

respondent.

ANTONY DOMINIC,JUDGE

css/