Delhi High Court - Orders
Asmarah Iftikhar vs Central Board Of Secondary Education & ... on 19 July, 2021
Author: Prateek Jalan
Bench: Prateek Jalan
$~7 (2020 Cause List)
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 4293/2020
ASMARAH IFTIKHAR ..... Petitioner
Through: Mr. Ashish Virmani and Mr.
Harsha Gollamudi, Advocates
versus
CENTRAL BOARD OF SECONDARY
EDUCATION & ANR. ..... Respondents
Through: Mr. Ashok Kumar, Advocate for
CBSE with Mr. Ujjwal Goel,
Advocate for CBSE
CORAM:
HON'BLE MR. JUSTICE PRATEEK JALAN
ORDER
% 19.07.2021 The proceedings in the matter have been conducted through video conferencing.
1. The relief sought in this petition under Article 226 of the Constitution is for a direction to the Central Board of Secondary Education ["CBSE"] to correct the petitioner's date of birth in her Class X mark sheet.
2. The petitioner was a student of the respondent no. 2-School [Indian School Salalah, Sultanate of Oman]. Her contention is that, although her date of birth has been recorded in all public records as 02.02.1998, it was erroneously recorded in her Class X certificate as 22.12.1998. The petitioner's request to the CBSE to effect a correction in the certificate was rejected by the CBSE's communication dated 18.08.2017.
3. The validity of the CBSE's bye-laws relating to correction/change in particulars of candidates has recently been adjudicated by the Supreme Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:21.07.2021 00:16:41 W.P.(C) 4293/2020 Page 1 of 5 Court in the judgment dated 03.06.2021 in Civil Appeal No. 3905/2011 [Jigya Yadav (minor) through Guardian/father Hari Singh vs. C.B.S.E (Central Board of Secondary Education) & Ors.]. The Court has directed as follows:
"170. The first is where the incumbent wants "correction" in the certificate issued by the CBSE to be made consistent with the particulars mentioned in the school records. As we have held there is no reason for the CBSE to turn down such request or attach any precondition except reasonable period of limitation and keeping in mind the period for which the CBSE has to maintain its record under the extant regulations. While doing so, it can certainly insist for compliance of other conditions by the incumbent, such as, to fil sworn affidavit making necessary declaration and to indemnify the CBSE from any claim against it by third party because of such correction. The CBSE would be justified in insisting for surrender/return of the original certificate (or duplicate original certificate, as the case may be) issued by it for replacing it with the fresh certificate to be issued after carrying out necessary corrections with caption/annotation against the changes carried out and the date of such correction. It may retain the original entries as it is except in respect of correction of name effected in exercise of right to be forgotten. The fresh certificate may also contain disclaimer that the CBSE cannot be held responsible for the genuineness of the school records produced by the incumbent in support of the request to record correction in the original CBSE certificate. The CBSE can also insist for reasonable prescribed fees to be paid by the incumbent in lieu of administrative expenses for issuing fresh certificate. At the same time, the CBSE cannot impose precondition of applying for correction consistent with the school records only before publication of results. Such a condition, as we have held, would be unreasonable and excessive. We repeat that if the application for recording correction is based on the school records as it obtained at the time of publication of result and issue of certificate by the CBSE, it will be open to CBSE to provide for reasonable limitation period within which the application for recording correction in Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:21.07.2021 00:16:41 W.P.(C) 4293/2020 Page 2 of 5 certificate issued by it may be entertained by it. However, if the request for recording change is based on changed school records post the publication of results and issue of certificate by the CBSE, the candidate would be entitled to apply for recording such a change within the reasonable limitation period prescribed by the CBSE. In this situation, the candidate cannot claim that she had no knowledge about the change recorded in the school records because such a change would occur obviously at her instance. If she makes such application for correction of the school records, she is expected to apply to the CBSE immediately after the school records are modified and which ought to be done within a reasonable time. Indeed, it would be open to the CBSE to reject the application in the event the period for preservation of official records under the extant regulations had expired and no record of the candidate concerned is traceable or can be reconstructed. In the case of subsequent amendment of school records, that may occur due to different reasons including because of choice exercised by the candidate regarding change of name. To put it differently, request for recording of correction in the certificate issued by the CBSE to bring it in line with the school 128records of the incumbent need not be limited to application made prior to publication of examination results of the CBSE.
171. As regards request for "change" of particulars in the certificate issued by the CBSE, it presupposes that the particulars intended to be recorded in the CBSE certificate are not consistent with the school records. Such a request could be made in two different situations. The first is on the basis of public documents like Birth Certificate, Aadhaar Card/Election Card, etc. and to incorporate change in the CBSE certificate consistent therewith. The second possibility is when the request for change is due to the acquired name by choice at a later point of time. That change need not be backed by public documents pertaining to the candidate.
(a) Reverting to the first category, as noted earlier, there is a legal presumption in relation to the public documents as envisaged in the 1872 Act. Such public documents, therefore, cannot be ignored by the CBSE. Taking note of those documents, the CBSE may entertain the request for recording change in the certificate issued by it. This, however, need not be unconditional, but subject to certain Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:21.07.2021 00:16:41 W.P.(C) 4293/2020 Page 3 of 5 reasonable conditions to be fulfilled by the applicant as may be prescribed by the CBSE, such as, of furnishing sworn affidavit containing declaration and to indemnify the CBSE and upon payment of prescribed fees in lieu of administrative expenses. The CBSE may also insist for issuing Public Notice and publication in the Official Gazette before recording the change in the fresh certificate to be issued by it upon surrender/return of the original certificate (or duplicate original certificate, as the case may be) by the applicant. The fresh certificate may contain disclaimer and caption/annotation against the original entry (except in respect of change of name effected in exercise of right to be forgotten) indicating the date on which change has been recorded and the basis thereof. In other words, the fresh certificate may retain original particulars while recording the change along with caption/annotation referred to above (except in respect of change of name effected in exercise of right to be forgotten).
(b) However, in the latter situation where the change is to be effected on the basis of new acquired name without any supporting school record or public document, that request may be entertained upon insisting for prior permission/declaration by a Court of law in that regard and publication in the Official Gazette including surrender/return of original certificate (or duplicate original certificate, as the case may be) issued by CBSE and upon payment of prescribed fees. The fresh certificate as in other situations referred to above, retain the original entry (except in respect of change of name effected in exercise of right to be forgotten) and to insert caption/annotation indicating the date on which it has been recorded and other details including disclaimer of CBSE. This is so because the CBSE is not required to adjudicate nor has the mechanism to verify the correctness of the claim of the applicant.
172. In light of the above, in exercise of our plenary jurisdiction, we direct the CBSE to process the applications for correction or change, as the case may be, in the certificate issued by it in the respective cases under consideration. Even other pending applications and future applications for such request be processed on the same lines and in particular the conclusion and directions recorded hitherto in paragraphs 170 and 171, as may be applicable, Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:21.07.2021 00:16:41 W.P.(C) 4293/2020 Page 4 of 5 until amendment of relevant Byelaws. Additionally, the CBSE shall take immediate steps to amend its relevant Byelaws so as to incorporate the stated mechanism for recording correction or change, as the case may be, in the certificates already issued or to be issued by it."
4. In view of the above, it will be appropriate for the CBSE to reconsider the petitioner's application in the light of the directions laid down by the Supreme Court in the aforesaid decision. The Supreme Court has specifically directed that all pending applications and future applications are to be considered in the light of its observations, even while the process of amending the CBSE bye-laws is in progress.
5. Having regard to the aforesaid, the impugned decision of the CBSE dated 18.08.2017 is set aside and the petitioner's application is remanded to the CBSE for a fresh decision in accordance with law. As the respondent no. 2-School has not entered appearance despite notice, the CBSE will coordinate to ascertain the position of the petitioner's date of birth in the School's records. The CBSE is directed to communicate its decision to the petitioner within a period of three months from today.
6. It is made clear that this Court has not decided the matter either on the question of limitation or on merits, and it is for the CBSE to take a decision in accordance with law. Naturally, it will open to the petitioner to avail of her legal remedies in the event the decision is adverse to her.
7. The petition stands disposed of in the aforesaid terms.
PRATEEK JALAN, J JULY 19, 2021/'j' Signature Not Verified Digitally Signed By:SHITU NAGPAL Signing Date:21.07.2021 00:16:41 W.P.(C) 4293/2020 Page 5 of 5