High Court Kerala High Court

Riya Johny vs The Regional Director on 30 July, 2010

Kerala High Court
Riya Johny vs The Regional Director on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21783 of 2010(W)


1. RIYA JOHNY, POOMOLAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR,
                       ...       Respondent

2. PRINCIPAL, ST.PETERS SENIOR SECONDARY

                For Petitioner  :SRI.BABY KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/07/2010

 O R D E R
                            S.SIRI JAGAN, J.
                     ==================
                      W.P.(C).No. 21783 of 2010
                     ==================
                 Dated this the 30th day of July, 2010
                            J U D G M E N T

The petitioner passed the CBSE Examination. The petitioner’s

date of birth is 29.2.1988. But, the same is mistakenly shown in the

Pass Certificate of the CBSE examination and the Transfer certificate

issued by the respondents as 29.3.1989. The petitioner seeks a

direction to the respondents to correct the same.

2. I have heard the standing counsel for the CBSE also.

3. The question of correction of certificates issued by the

respondents has been the subject matter of a writ appeal and several

connected cases, namely, W.A. No.1948/2008 and connected cases,

wherein this Court has directed similar corrections of dates of birth of

similarly placed students. In the above circumstances, following that

judgment, this writ petition is disposed of with the following directions:

The petitioner shall produce the original records to prove her

date of birth before the respondents, who shall consider the same and

correct the date of birth of the petitioner in the school records as well

as in the Pass Certificate and the Transfer Certificate in accordance

with the said judgment, as expeditiously as possible, at any rate,

within one month from the date of receipt of a copy of this judgment.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                              P.A. to Judge

        2




sdk+         S.SIRI JAGAN, JUDGE