IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19919 of 2010(L)
1. KISHAN RAJ V.S.,S/O.T.K.VISWARAJAN,
... Petitioner
Vs
1. CENTRAL BOARD OF SECONDARY EDUCATION,
... Respondent
2. CENTRAL BOARD OF SECONDARY EDUCATION,
3. THE PRINCIPAL, SREE NARAYANA PUBLIC
For Petitioner :SRI.K.ANAND
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/07/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 19919 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of July, 2010
J U D G M E N T
The petitioner is a student of the Sree Narayana Public
School, Kollam affiliated to the Central Board of Secondary
Education. He wrote the All India Secondary School Examination
in 2006 conducted by the Central Board of Secondary Education.
Unfortunately for him, the date of birth of the petitioner is shown
as 21.09.1990 in his certificate, while his actual date of birth is
21.03.1990. He sought correction of the date of birth in the
certificate issued by the C.B.S.E. Since he did not get any
favourable response, the petitioner has filed this writ petition
seeking the following reliefs:
“i. Issue a writ of certiorari to call for the records leading to
Exhibit P3 and to quash the same;
ii. Issue a writ of mandamus or any other writ or order or
direction, directing the 1st and 2nd respondents to correct
the date of birth of the petitioner as 21.03.1990 instead
of 21.09.1990, within a stipulated time frame;
iii. Declare that the correct date of birth of the petitioner is
21.03.1990 on the basis of Exhibit P1;”
2. The question of entitlement for correction of date of
birth and other particulars in CBSE certificates has been
W.P.(C)No. 19919 of 2010
-2-
considered by a Division Bench of this court in W.A.
No.1948/2008 and connected cases. This court has directed
consideration of such requests of other similarly placed students
on merits on the basis of the original evidence to be produced by
the students. Following that decision, I dispose of this writ
petition with a direction to the respondents 1 & 2 to consider the
request of the petitioner for correction of his date of birth in his
CBSE certificate in accordance with law on the basis of the
original documents of evidence in support of his claim as
expeditiously as possible, at any rate within a period of one
month from the date of receipt of a copy of this judgment. For
this purpose the petitioner shall produce the original
documentary evidence in support of his claim regarding the date
of birth, before the 2nd respondent within one week from today.
S. SIRI JAGAN
JUDGE
shg/