Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Allahabad High Court

Ram Naresh Ram vs State Of U.P. And 4 Others on 23 July, 2019

Author: Ajay Bhanot

Bench: Ajay Bhanot





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 7
 

 
Case :- WRIT - C No. - 23863 of 2019
 

 
Petitioner :- Ram Naresh Ram
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Ram Prakash Rai,Vijay Kumar Rai
 
Counsel for Respondent :- C.S.C.,Syed Nadeem Ahmad
 

 
Hon'ble Ajay Bhanot,J.
 

The application for change in the name of the petitioner, as recorded in the High School Examination certificate issued by the respondent Board in the year 1994, has been rejected by the impugned order dated 08.05.2019. The impugned order dated 08.05.2019, records that the application was made, for the first time on 03.04.2019 after lapse of 45 years. The application was rejected on the ground of delay and laches.

It is true that the limitation of three years as provided under Regulation 7 of Chapter III of the Regulations framed under the Intermediate Education Act, 1921, do not apply to basis of change in the name but does not mean that the person can wake up almost a half century and make an application effecting the change in the name.

The correctness of the order has to be tested in light of the provisions, which regulate and govern the change in the names of a candidate or correction in the name of the parents of a candidate, as recorded in the High School/Intermediate Examination Certificates issued by the respondent Board.

The regulations framed in pursuance of U.P. Intermediate Education Act, 1921, contain Regulation 7, for correction of the details bearing in the High School and Intermediate Examination Certificates. The provisions are extracted hereunder:

??????? ?????? ??????- 7 "???? ????? ?? ?? ?? ??? ??????????? ?? ?????? ?? ??????? ??? ???????? ???? ?? ?????? - ???? ????? ??????? ??? ???? ?? ??? ??? ???? ???????????? ??? ??? ?????? ????? , ?????? ?? ?????? - ???? ??? ???? ??? ??? ????????? ???? ???????? ??????? ??? ?? ??? ?? ???? ?? ??? ??????? ??? ?? ???? ?? ?? ??, ?? ???????? ?? ?????? ?? ???? ?? ?? ?? ????? ?? ???? ?? ?????? ??? ?????? ??????? ?? ?? ???? ?? ?????? ??? ?? ?? ??? ?? ?????? ???? ?????? ??? ?????? ??? ?? ?? ????? , ???? ???????? ?? ????????? ??????? ?? ?????? - ???? ?? ????? ?????? ??????? ?? ???? ?? ??? ???? ?? ????? ?? ??????? ?????? ?? ?? ????? ?????? ???? ???? ????????? ???????????? / ???????? ??????? ?? ?????? ?? ?????? ???? ????????? - ???? ???????? ?? ???? ?? ?? ???? ????? ??????? ??? ?? ???? , ????? ?? ?? ??????? ?? ?? ?
??????? ??????
????????? ?? ?? ?? ???????? ?? ??????? ??? ?????? ???? ??? ???????? ?? ???, ???? ?? ??? ???? ???? ?? ??? ??? ??? ??? ?????? ?????? ?? ?? ??????????? ?????? ??? ??? ????? ???? ?? ??? ????? ?? ????????? ????????? ???????? ?? ????????? ?????? ?????? ???????? ????????? ?? ???? ?? ?????? ????? ?? ???? ???????"
The English translation of the aforesaid Regulation 7 would read as follows:-
"The Secretary shall, on behalf of the Board, issue a certificate in the prescribed form to successful candidates of having passed the examination and to make any corrections subsequently in the entries thereof provided that such incorrect entries had been made in the certificate due to any inadvertent clerical error or omission or due to any clerical error which had crept inadvertently at the level of the Board or at the level of the institution last attended. This correction may be made by the Secretary only when the candidate has submitted an application for rectification of the mistake to the Principal/Manager concerned within three years from the date of issuance of the certificate by the Board and one copy has also been sent to the Secretary by registered post:
Provided that any spelling mistake in the marksheet or the certificate issued to the candidate in regard to the name of the candidate or the name of his father or mother shall be corrected after due verification by the Regional Secretary of the concerned Regional Office at the earliest upon submission of an application by the candidate."

A Division Bench judgement of this Court in the case of Anand Singh Vs. U.P. Board of Secondary Education, Allahabad, reported at 2014 (3) ADJ 443 is instructive. The relevant paragraphs are reproduced hereunder:

"The substantive part of Regulation 7 provides for the correction of such entries in the certificate which have arisen because of any inadvertent clerical mistake or omission in the records of the Board or the Institution last attended by the candidate. It also provides that for this purpose, the candidate has to submit an application within three years of the date of issue of the certificate. However, under the proviso, any spelling mistake occurring in the name of the applicant or in the name of the applicant's father/mother in the certificate can be corrected when an application is filed for this purpose. The nature of the error which is contemplated in the substantive part of Regulation 7 is not the same as contemplated in its proviso nor is any time limit set out in the proviso. (emphasis supplied) It would be useful to examine the particulars of the candidate that are contained in a certificate issued by the Board. They include the year of the examination, the name of the candidate, the names of the parents, date of birth, subjects opted, division obtained, name of the School/Centre, certificate number, appearance as a regular/private candidate and the date of issue of the certificate. Of these, the date of birth, the subjects opted, the year of examination and the division obtained by the candidate are particulars which have an important bearing when admission to higher classes or employment is sought by the candidate. While making any correction in the entries relating to these matters, the requirement of moving the application within three years has to be adhered to as any correction in regard to these entries would have an impact on the rights of other candidates when they seek admission to higher classes or employment. However, the other particulars contained in the certificate, like the name of the candidate or the names of the parents of the candidate are not that relevant and any correction made in regard to these particulars would have no impact on the admission or employment of other candidates. When so considered, we feel persuaded to hold that the time limit of three years prescribed in the substantive part of Regulation 7 for submission of an application for making correction in the certificate issued by the Board in regard to the name of the candidate or the names of the parents of the candidate should not be insisted upon, particularly when the Board itself has considered it appropriate to have no time limit under the proviso for making correction in regard to any spelling mistake in the name of the candidate or his parents. The applicant must, however, explain to the Board the reasons on the basis of which the application could not be submitted earlier and if it is found that the claim is bona fide and is otherwise justified, there is no reason to reject the application, as in the present case, merely on the ground of delay. Undoubtedly, the Board has to examine whether any genuine ground has been made out for correcting the name and it would be open to the Board to consider all the relevant materials pertaining to the request for correction of the name"

The settled position of law, being that the provision relating to limitation is mandatory. The admitted position of facts is that the application was submitted after a period of three years. This Court does not find any reason to interfere.

The Board has to process the applications for correction in the name of a candidate or correction in the name of the parents of the candidate as per the regulations governing the affairs of the Board. The procedure is summary and the jurisdiction of the Board is limited.

Admittedly, the petitioner has failed to provide a bonafide explanation for the delay. The petitioner has made an application 45 years after he passed the High School Examination in the year 1994.

There is no satisfactory explanation for the delay in submitting the aforesaid application. Moreover, the writ petition itself is barred by delay and laches. Mere submission of an application after 45 years of the cause of action cannot cure the defects of the delay and laches.

There is no infirmity in the impugned order dated 08.05.2019. The impugned order dated 08.05.2019 is upheld.

The writ petition is dismissed.

Order Date :- 23.7.2019 Dhananjai