IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33141 of 2008(U)
1. LIYAMOL VARUGHESE,
... Petitioner
Vs
1. THE CENTRAL BOARD FOR SECONDARY
... Respondent
2. THE ASSISTANT SECRETARY,
3. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :27/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33141/2008
--------------------
Dated this the 27th day of November, 2008
JUDGMENT
Petitioner, who has studied in Kendriya
Vidyalaya, Ashok Nagar, Chennai, is aggrieved by
what she terms as disinclination on the part of the
CBSE Authorities to effect correction of date of birth
as entered in the CBSE Certificate. According to her,
the correct date of birth is 22.8.1983 and this is borne
out by the register maintained with the Registrar of
Births & Deaths. It seems that the petitioner had
made an application in the year 2001 for correction of
the date of birth and that was rejected under Ext.P9.
Writ petition has been filed seeking a direction to the
respondents to effect correction of date of birth in the
mark list and certificate issued by the CBSE
authorities.
2. I heard learned counsel for the petitioner and
learned senior counsel appearing for the CBSE
Mr.Ramkumar.
W.P.(C).33141/2008
2
3. Mr.Ramkumar points out that Ext.P9 is issued as
early as on 3.10.2001. Reasons have been given in
Ext.P9 to reject the petitioner’s request. Writ petition
is filed after a period of seven years. There is no
explanation for the gross delay incurred in approaching
this Court. Secondly, the writ petitioner has not
challenged Ext.P9, but simply sought a writ of
mandamus to the respondents to effect correction of date
of birth in the records maintained with the CBSE.
Obviously, absence of challenge against Ext.P9 stands
in the way of the petitioner prosecuting the writ petition
merely seeking a direction to the respondents to do
something in relation to which they have already
expressed their disinclination. In these circumstances,
I do not find my way to issue any direction in this writ
petition and accordingly the same is dismissed.
V.GIRI,
Judge
mrcs