High Court Kerala High Court

Chandu vs Council For The Indian Shool … on 26 November, 2010

Kerala High Court
Chandu vs Council For The Indian Shool … on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33965 of 2010(U)


1. CHANDU, S/O.CHANDRAN, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. COUNCIL FOR THE INDIAN SHOOL CERTIFICATE
                       ...       Respondent

2. THE PRINCIPAL TRINITY LYCEUM,

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 33965 of 2010 U
             ```````````````````````````````````````````````````````
          Dated this the 26th day of November, 2010

                            J U D G M E N T

Petitioner states that he was a student in the

second respondent’s school, which is affiliated to the first

respondent. According to him, in the school records, his Date

of Birth has been recorded as 30-05-1988 instead of 22-11-

1987. He made application for correction of the Date of Birth.

But, the same was rejected by the first respondent as per

Ext.P3, stating that request for correction will be entertained if

it is made only within a period of one year of passing the ICSE

examination. It is aggrieved by Ext.P3, this writ petition is

filed.

2. I heard the learned Standing Counsel appearing for

the first respondent also.

3. The learned counsel for the petitioner has brought

to my notice the judgment of this Court in W.P.(C)

No.20704/2010, which was following the judgment in

W.P.(C) No.33965/10
: 2 :

W.A.No.1948/2010, directing correction of the Date of Birth, in

relation to a student who also had passed out from a school

affiliated to the first respondent.

4. Since the facts of this case are similar to the one

dealt with in the aforesaid judgment, this writ petition is

disposed of, quashing Ext.P3 and directing the first

respondent to pass orders on the request made by the

petitioner afresh, on merits, as expeditiously as possible, at

any rate, within a period of six weeks from the date of

production of a copy of this judgment.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge