High Court Kerala High Court

Shabana Kareem M.A. vs Central Board Of Secondary … on 30 July, 2010

Kerala High Court
Shabana Kareem M.A. vs Central Board Of Secondary … on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22129 of 2010(M)


1. SHABANA KAREEM M.A., AGED 22, D/O.
                      ...  Petitioner

                        Vs



1. CENTRAL BOARD OF SECONDARY EDUCATION,
                       ...       Respondent

2. THE PRINCIPAL,

                For Petitioner  :SRI.B.S.SURESH KUMAR

                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.22129 of 2010
                         ==================
                     Dated this the 30th day of July, 2010
                               J U D G M E N T

The petitioner appeared for the CBSE examination. Her date of birth is

20.3.1988. But, the same is mistakenly shown in the Pass Certificate and

statement of marks of the CBSE examination issued by the respondents to

the petitioner as 20.3.1989. The petitioner seeks a direction to the

respondents to correct the same.

2. I have heard the standing counsel appearing 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 statement of marks of the CBSE examination, 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