IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22129 of 2010(M)
1. SHABANA KAREEM M.A., AGED 22, D/O.
... Petitioner
Vs
1. CENTRAL BOARD OF SECONDARY EDUCATION,
... Respondent
2. THE PRINCIPAL,
For Petitioner :SRI.B.S.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.22129 of 2010
==================
Dated this the 30th day of July, 2010
J U D G M E N T
The petitioner appeared for the CBSE examination. Her date of birth is
20.3.1988. But, the same is mistakenly shown in the Pass Certificate and
statement of marks of the CBSE examination issued by the respondents to
the petitioner as 20.3.1989. The petitioner seeks a direction to the
respondents to correct the same.
2. I have heard the standing counsel appearing for the CBSE also.
3. The question of correction of certificates issued by the respondents
has been the subject matter of a writ appeal and several connected cases,
namely, W.A. No.1948/2008 and connected cases, wherein, this Court has
directed similar corrections of dates of birth of similarly placed students. In
the above circumstances, following that judgment, this writ petition is
disposed of with the following directions:
The petitioner shall produce the original records to prove her date of
birth before the respondents, who shall consider the same and correct the
date of birth of the petitioner in the school records as well as in the pass
Certificate and statement of marks of the CBSE examination, in accordance
with the said judgment, as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2