IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36831 of 2010(D)
1. CHINTHA.V.P, D/O.VIKRAMA KURUP.J,
... Petitioner
Vs
1. THE PRINCIPAL,APRM CENTRAL SCHOOL,
... Respondent
2. REGIONAL OFFICER, CBSE,REGIONAL OFFICE,
3. THE CONTROLLER OF EXAMINATIONS, CBSE,
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/12/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 36831 of 2010 D
```````````````````````````````````````````````````````
Dated this the 10th day of December, 2010
J U D G M E N T
Petitioner was a student of the School of which the
first respondent is the Principal. In Ext.P2, the certificate
issued by the third respondent, according to the petitioner,
there is a mistake regarding her date of birth and also the
initial to her mother’s name. It is stated that seeking
correction of the above, she made Ext.P3 request to the first
respondent and Ext.P3(a) to the second respondent. It is
stated that orders have not been passed so far and, therefore,
this writ petition is filed.
2. Learned Standing Counsel for respondents 2 and 3
submits that it is for the first respondent to consider Ext.P3
and forward the application with his recommendation and that
it is only thereafter the second respondent can consider the
request.
3. Now that going by the pleadings, the request of the
W.P.(C) No.36831/10
: 2 :
petitioner is pending before the first respondent, I direct that
on the production of a copy of this judgment, the first
respondent will consider Ext.P3 application in the light of the
materials produced and also in the light of the principles laid
down by this Court in Exts.P4 and P5 judgments. On such
consideration, the first respondent shall make his
recommendations to the second respondent and on receipt
thereof, the second respondent shall, after conducting
necessary enquiry, consider the application and pass orders
thereon. This shall be done as expeditiously as possible and
at any rate, within eight weeks from the date of production of
a copy of this judgment.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge