High Court Kerala High Court

Biju T.M. vs The Indian Nursing Council on 17 July, 2007

Kerala High Court
Biju T.M. vs The Indian Nursing Council on 17 July, 2007
       

  

  

 
 
  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