High Court Kerala High Court

C.C.Baby vs State Of Kerala Represented By on 25 May, 2007

Kerala High Court
C.C.Baby vs State Of Kerala Represented By on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15531 of 2007(Y)


1. C.C.BABY, S/O.LATE C.A.CHAKO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :25/05/2007

 O R D E R
                             A.K.BASHEER, J.

                     ---------------------------------------------

                        W.P.(C)No.15531 OF 2007

                     ---------------------------------------------

                  Dated this the 25th day of May, 2007


                                 JUDGMENT

Petitioner claims that his actual date of birth is May 11,

1953. But in his school and other official records his date of

birth was wrongly shown as May 11, 1952. According to the

petitioner, it was a bonafide mistake. He wanted to get the

mistake rectified. Therefore, he applied for correction of his

date of birth in his school records before respondent no.2, the

Secretary to Government, General Education (G) Department.

The said application has been rejected as revealed from

Ext.P9 order. It is contented by the petitioner that Ext.P9

order passed by the Government in this regard is illegal and

unsustainable.

2. I am unable to agree with the above contention. It is

beyond controversy that the correction/alteration of date of

birth can be effected in appropriate cases as provided in

Chapter VI of the Kerala Education Rules. Rule 3 of Chapter

VI of the Rules stipulates that any request for alteration has to

W.P.(C)No.15531 OF 2007

:: 2 ::

be made by a student within 15 years from the date of leaving

the school or the date of appearing for the S.S.L.C.

examination for the last time whichever is earlier. The note

under Rule 3 further postulates that the Government shall

consider the request for condonation of delay in making

application for correction of date of birth in school records, in

deserving cases, on merits, provided that the applicant is

within 50 years of age as per the original entry in the school

records (emphasis supplied in Ext.P9).

3. In Ext.P9 the Government has noticed that the

petitioner had crossed the age of 50 as per the original entry

made in his school records. Apparently petitioner had not

made any application for correction of his date of birth within

15 years of his leaving the school. He has crossed the age of

50 as well. It has to be remembered that the petitioner being

an officer in a scheduled bank could not have been unaware

of his date of birth. On several occasions in his official career

he must have had occasion to refer to his date of birth. He

W.P.(C)No.15531 OF 2007

:: 3 ::

had chosen to approach the appropriate authority at the fag

end of his career. This cannot be permitted. There is no

illegality or irregularity in the view taken by the Government.

Therefore, there is no merit in the prayer made by the

petitioner in this writ petition.

The writ petition fails and it is accordingly dismissed in

limine.

A.K.BASHEER, JUDGE

jes