IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22011 of 2007(U)
1. BIJU T.M., S/O. MANI S.,
... Petitioner
Vs
1. THE INDIAN NURSING COUNCIL,
... Respondent
2. THE REGISTRAR,
3. THE JOINT COMMISSIONER OF ENTRANCE
4. THE SECRETARY,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/07/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)NO.22011 OF 2007
--------------------------------------
DATED THIS THE 17th DAY OF JULY, 2007
JUDGMENT
The petitioner is the holder of registration as a Nurse from the
Karnataka State Nursing Council. The petitioner’s date of birth was
wrongly enetered in the school records. The petitioner got the school
records corrected in accordance with the rules applicable in the State
of Kerala. Now the petitioner wants correction of date of birth in the
register of Karnataka State Nursing Council and the registration
certificate. This is rejected by the second respondent on the ground
that they can do the same only if the petitioner gets the school records
corrected in accordance with the procedure prescribed by the
Government of Karnataka, which requires a court order. I have in a
batch of writ petitions held that the second respondent cannot insist on
the same since the school is in Kerala and the school records can be
corrected only in accordance with the rules applicable in the State of
Kerala. In the above circumstances, this writ petition is disposed of
with a direction to the second respondent to correct the date of birth of
the petitioner in the register as well as in the registration certificate of
W.P.(c)No.22011/07 2
the petitioner as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd