High Court Kerala High Court

Chintha.V.P vs The Principal on 10 December, 2010

Kerala High Court
Chintha.V.P vs The Principal on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36831 of 2010(D)


1. CHINTHA.V.P, D/O.VIKRAMA KURUP.J,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL,APRM CENTRAL SCHOOL,
                       ...       Respondent

2. REGIONAL OFFICER, CBSE,REGIONAL OFFICE,

3. THE CONTROLLER OF EXAMINATIONS, CBSE,

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/12/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 36831 of 2010 D
             ```````````````````````````````````````````````````````
          Dated this the 10th day of December, 2010

                            J U D G M E N T

Petitioner was a student of the School of which the

first respondent is the Principal. In Ext.P2, the certificate

issued by the third respondent, according to the petitioner,

there is a mistake regarding her date of birth and also the

initial to her mother’s name. It is stated that seeking

correction of the above, she made Ext.P3 request to the first

respondent and Ext.P3(a) to the second respondent. It is

stated that orders have not been passed so far and, therefore,

this writ petition is filed.

2. Learned Standing Counsel for respondents 2 and 3

submits that it is for the first respondent to consider Ext.P3

and forward the application with his recommendation and that

it is only thereafter the second respondent can consider the

request.

3. Now that going by the pleadings, the request of the

W.P.(C) No.36831/10
: 2 :

petitioner is pending before the first respondent, I direct that

on the production of a copy of this judgment, the first

respondent will consider Ext.P3 application in the light of the

materials produced and also in the light of the principles laid

down by this Court in Exts.P4 and P5 judgments. On such

consideration, the first respondent shall make his

recommendations to the second respondent and on receipt

thereof, the second respondent shall, after conducting

necessary enquiry, consider the application and pass orders

thereon. This shall be done as expeditiously as possible and

at any rate, within eight weeks from the date of production of

a copy of this judgment.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge