Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bindu P R vs State Of Kerala
2026 Latest Caselaw 2097 Ker

Citation : 2026 Latest Caselaw 2097 Ker
Judgement Date : 26 February, 2026

[Cites 16, Cited by 0]

Kerala High Court

Bindu P R vs State Of Kerala on 26 February, 2026

Author: Anil K.Narendran
Bench: Anil K.Narendran
                                           1
OP(KAT)No.446 of 2025                                          2026:KER:16410


                        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT

                   THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                           &

                  THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

    THURSDAY, THE 26TH DAY OF FEBRUARY 2026 / 7TH PHALGUNA, 1947

                                OP(KAT) NO. 446 OF 2025

            AGAINST THE ORDER DATED 07.10.2025 IN OA (EKM) NO.1478 OF

2025        OF    KERALA      ADMINISTRATIVE   TRIBUNAL,   ADDITIONAL   BENCH,

ERNAKULAM


PETITIONER/APPLICANT:

                  BINDU P R, AGED 51 YEARS
                  W/O MOHANDAS A K WORKING AS ASSISTANT EDUCATIONAL
                  OFFICER [ A.E.O.] EDUCATION [GENERAL] PARALI SUB
                  DISTRICT PARALI SUB DISTRICT PARALI, PALAKKAD RESIDING
                  AT ANAKKALLIL HOUSE, MANNUR WEST POTTAKUNNU P O,
                  PALAKKAD, PIN - 678642


                  BY ADVS.
                  SHRI.U.BALAGANGADHARAN
                  SRI.R.PRADEEP KUMAR
                  SMT.NAMITHA GEORGE
                  SMT.STENEY K.A.


RESPONDENTS/RESPONDENTS:

        1         STATE OF KERALA
                  REPRESENTED BY SECRETARY, EDUCATION [ GENERAL ]
                  GOVERNMENT SECRETARIAT (ANNEX), THIRUVANANTHAPURAM,
                  PIN - 695001

        2         THE JOINT COMMISSIONER FOR GOVERNMENT EXAMINATIONS
                  DIRECTORATE OF THE JOINT COMMISSIONER PAREEKSHA
                  BHAVAN, POOJAPPURA, THIRUVANANTHAPURAM, PIN - 695001
                                        2
OP(KAT)No.446 of 2025                                      2026:KER:16410



        3         DIRECTOR
                  DIRECTORATE OF GENERAL EDUCATION, JAGATHY,
                  THIRUVANANTHAPURAM, PIN - 695001

        4         DEPUTY DIRECTOR OF EDUCATION,
                  CIVIL STATION, ROBINSON ROAD PALAKKAD, PIN - 678001

                  SMT.PRINCY XAVIER, SR.G.P


         THIS OP KERALA ADMINISTRATIVE TRIBUNAL WAS FINALLY HEARD ON
27.01.2026, THE COURT ON         26.02.2026   PASSED THE FOLLOWING:
                                            3
OP(KAT)No.446 of 2025                                        2026:KER:16410


                                       JUDGMENT

Muralee Krishna, J.

The applicant in O.A.(EKM)No.1478 of 2025, on the file of

the Kerala Administrative Tribunal, Additional Bench at Ernakulam

(the 'Tribunal' for short), filed this original petition invoking the

supervisory jurisdiction of this Court under Article 227 of the

Constitution of India, challenging the order dated 07.10.2025

passed by the Tribunal in that original application.

2. Going by the averments in the original application, the

petitioner entered service as a High School Assistant (Malayalam)

on 20.06.2000. She was promoted as Headmistress/Assistant

Educational Officer on 17.09.2020. The date of her

superannuation from service is 31.05.2029. The petitioner pleads

that she is a member of the scheduled caste community. Due to

ignorance, illiteracy and adverse social background, her date of

birth was wrongly recorded as 30.05.1973, instead of 07.06.1974

in the admission register, when she was admitted to primary

school. The wrong date of birth was carried over to her

matriculation certificate, and it was entered in her service book as

well. On coming to know about this mistake in the date of birth,

OP(KAT)No.446 of 2025 2026:KER:16410

the petitioner obtained Annexure A3 birth certificate from Kongad

Panchayat on 15.07.2022, and in that certificate her date of birth

is recorded as 07.06.1974. The petitioner thereafter submitted an

application before the Government to condone the delay in

applying to correct her date of birth in the matriculation certificate.

Considering her request, the Government by Annexure A4 order

dated 19.03.2025 condoned the delay in submitting the

application for correction of date of birth in the Secondary School

Leaving Certificate ('SSLC' for short) to the Commissioner of

Examination; however, with a rider that the petitioner will not

have right to correct her date of birth in SSLC/service records on

the strength of Annexure A4 order alone. Pursuant to Annexure

A4 order, the 2nd respondent Joint Commissioner for Government

Examination, issued Annexure A5 order dated 21.05.2025

directing the Secretary to the Commissioner for Government

Examination to make necessary change in the entries regarding

the date of birth in the certificate issued to the petitioner and

tabulation registers/database concerned. Accordingly, the date of

birth of the petitioner was corrected in the SSLC as 07.06.1974.

OP(KAT)No.446 of 2025 2026:KER:16410

Aggrieved by the rider in Annexure A4 Government Order, the

petitioner submitted a representation before the Government

which was rejected as per Annexure A7 order dated 08.09.2025,

referring to G.O.(P)No.45/91/P & ARD dated 30.12.1991 stating

that such a request for correction of date of birth ought to have

been submitted within five years of entry in service. Being

aggrieved by Annexure A7 order, the petitioner filed the original

application before the Tribunal under Section 19 of the

Administrative Tribunals Act, 1985, seeking the following reliefs:

"a) Call for the records leading to Annexure A4 and set aside the same to the extent it employs a rider that the correction of date of birth cannot be used for making corresponding correction in service records.

b) Call for the records leading to Annexure A7 and set aside the same fully;

c) Direct the 1st respondent to consider correcting the date of birth of the applicant as 07.06.1974 in her service records with immediate effect;

d) Declare that the applicant is entitled to get her date of birth corrected as 07.06.1974 in her service records and consequential benefits flowing therefrom".

3. After appreciating the rival contentions raised by the

petitioner and the respondents, by the order dated 07.10.2025,

OP(KAT)No.446 of 2025 2026:KER:16410

the Tribunal dismissed the original application. Paragraphs 5 to 7

and the last paragraph of that order read thus:

"5. But nowhere it is stated that the age of the Government servant is to be reckoned on the basis of entries other than what is contained in the service records. She can continue till she attains the age of 56, only on the basis of the entries in her service book. In this context, it is relevant to note Rule 143 of Part III KSR, which reads as follows:

Every step in an employee's official life must be recorded in his Service Book, and each entry must be attested by the Head of his Office, or, if he himself is the Head of an Office, by his immediate superior. The Head of the Office must see that all entries are duly made and attested, and that the book contains no erasure or overwriting all corrections being neatly made and properly attested.

Applicant can claim continuance in service only in tune with the entries duly recorded in the service book.

6. The Government has by GO(P)45/1991/P&ARD dated 30.12.1991 fixed a time limit i.e five years from entry of service, for submitting application for correction of date of birth in the service records. In the present case the applicant who entered in service in the year 2000 and has been working as Assistant Educational Officer, submitted an application for condonation of delay to get her date of birth corrected in the SSLC Book, before the Government, only in the year 2024. The Government considered her request

OP(KAT)No.446 of 2025 2026:KER:16410

and has condoned the delay in submission of application for correction of date of birth in SSLC book as per Annexure A4. In Annexure A4 the first respondent has rightly stated therein that the applicant will not have any right to correct her date of birth in SSLC/Service Records. The application for correction of date of birth in the service records is rejected in tune with the Government Order dated 30.12.1991, according to which, a person shall have the right to apply for correction of date of birth in the service records only within five years from his entry into service. In the present case the applicant's date of birth was corrected in the SSLC book in the year 2025. Government has on valid reasons rejected the request of the applicant as per Annexure A7 order.

7. The judgment in Union of India v. Sunny Joseph (2024 (4) KHC 39) relied on by the learned Counsel for the applicant does not in any manner help the applicant, as there is no exceptional circumstances arising in this case.

Even in that case the rejection of application was upheld. In the light of the well settled position of law, as laid down by the Apex Court in Union of India v. Harnam Singh [(1993) 2 SCC 162], Home Deptt. v. R. Kirubakaran [1994 Supp (1) SCC 155], State of M.P. v. Premlal Shrivas [(2011) 9 SCC 664], LIC v. R. Basavaraju, [(2016) 15 SCC 781], Bharat Coking Coal Ltd. v. Shyam Kishore Singh, [(2020) 3 SCC 411], Karnataka Rural Infrastructure Development Ltd. v. T.P. Nataraja [2021) 12 SCC 27], Annexure A7 order does

OP(KAT)No.446 of 2025 2026:KER:16410

not warrant any interference.

The Original Application is accordingly dismissed".

4. Being aggrieved by the dismissal of the original

application, the petitioner is now before this Court with this

original petition.

5. Heard the learned counsel for the petitioner and the

learned Senior Government Pleader for the respondents.

6. The learned counsel for the petitioner would submit that

in the decisions referred to in paragraph 7 of the impugned order

of the Tribunal, the aggrieved therein approached the competent

authority or the Tribunal at the fag end of service or after

retirement. But in the instant case, the petitioner is having service

up to 2029. The petitioner is entitled to continue in service till she

attains the age of 56 years as per Rule 60 of Part I of Kerala

Service Rules. In Annexure A7 order dated 08.09.2025, reference

was made to Ext.P3 government order dated 30.12.1991, to reject

the request of the petitioner seeking correction of the date of birth

in the service book. But the restriction in Ext.P3 government order

is not an absolute one, since it was directed that each case would

be considered by the government on its own merits.

OP(KAT)No.446 of 2025 2026:KER:16410

7. On the other hand, the learned Senior Government

Pleader would submit that, as per Rule 3 of Chapter VI of Kerala

Education Rules 1959, alteration of date of birth shall be done

within 15 years from the date of leaving the school. In the instant

case, the Government condoned the said delay by Annexure A4

order, making it clear that the said condonation of delay will not

automatically entitle the petitioner to claim correction in the SSLC

or in the service records. It is not within a reasonable time that

the petitioner made the request for correction of the date of birth

in the service book. Therefore, there is no illegality in the

impugned order of the Tribunal.

8. Article 227 of the Constitution of India deals with the

power of superintendence over all courts by the High Court. Under

clause (1) of Article 227 of the Constitution, every High Court shall

have superintendence over all courts and tribunals throughout the

territories in relation to which it exercises jurisdiction.

9. In Shalini Shyam Shetty v. Rajendra Shankar Patil

[(2010) 8 SCC 329] the Apex Court, while analysing the scope

and ambit of the power of superintendence under Article 227 of

OP(KAT)No.446 of 2025 2026:KER:16410

the Constitution, held that the object of superintendence, both

administrative and judicial, is to maintain efficiency, smooth and

orderly functioning of the entire machinery of justice in such a way

as it does not bring it into any disrepute. The power of interference

under Article 227 is to be kept to the minimum to ensure that the

wheel of justice does not come to a halt and the fountain of justice

remains pure and unpolluted in order to maintain public

confidence in the functioning of the tribunals and courts

subordinate to the High Court.

10. In Jai Singh v. Municipal Corporation of Delhi

[(2010) 9 SCC 385], while considering the nature and scope of

the powers under Article 227 of the Constitution of India, the Apex

Court held that, undoubtedly the High Court, under Article 227 of

the Constitution, has the jurisdiction to ensure that all subordinate

courts, as well as statutory or quasi-judicial tribunals exercise the

powers vested in them, within the bounds of their authority. The

High Court has the power and the jurisdiction to ensure that they

act in accordance with the well-established principles of law. The

exercise of jurisdiction must be within the well-recognised

OP(KAT)No.446 of 2025 2026:KER:16410

constraints. It cannot be exercised like a 'bull in a china shop', to

correct all errors of the judgment of a court or tribunal, acting

within the limits of its jurisdiction. This correctional jurisdiction can

be exercised in cases where orders have been passed in grave

dereliction of duty or in flagrant abuse of fundamental principles

of law or justice.

11. In K.V.S. Ram v. Bangalore Metropolitan Transport

Corporation [(2015) 12 SCC 39] the Apex Court held that, in

exercise of the power of superintendence under Article 227 of the

Constitution of India, the High Court can interfere with the order

of the court or tribunal only when there has been a patent

perversity in the orders of the tribunal and courts subordinate to

it or where there has been gross and manifest failure of justice or

the basic principles of natural justice have been flouted.

12. In Sobhana Nair K.N. v. Shaji S.G. Nair [2016 (1)

KHC 1] a Division Bench of this Court held that, the law is well

settled by a catena of decisions of the Apex Court that in

proceedings under Article 227 of the Constitution of India, this

Court cannot sit in appeal over the findings recorded by the lower

OP(KAT)No.446 of 2025 2026:KER:16410

court or tribunal and the jurisdiction of this Court is only

supervisory in nature and not that of an appellate court.

Therefore, no interference under Article 227 of the Constitution is

called for, unless this Court finds that the lower court or tribunal

has committed manifest error, or the reasoning is palpably

perverse or patently unreasonable, or the decision of the lower

court or tribunal is in direct conflict with settled principles of law.

13. In view of the law laid down in the decisions referred

to supra, the High Court, in exercise of its supervisory jurisdiction

under Article 227 of the Constitution of India, cannot sit in appeal

over the findings recorded by a lower court or tribunal. The

supervisory jurisdiction cannot be exercised to correct all errors of

the order or judgment of a lower court or tribunal, acting within

the limits of its jurisdiction. The correctional jurisdiction under

Article 227 can be exercised only in a case where the order or

judgment of a lower court or tribunal has been passed in grave

dereliction of duty or in flagrant abuse of fundamental principles

of law or justice. Therefore, no interference under Article 227 is

called for, unless the High Court finds that the lower court or

OP(KAT)No.446 of 2025 2026:KER:16410

tribunal has committed manifest error, or the reasoning is palpably

perverse or patently unreasonable, or the decision of the lower

court or tribunal is in direct conflict with settled principles of law

or where there has been gross and manifest failure of justice or

the basic principles of natural justice have been flouted.

14. In the instant case, though several judgments were

referred to by the Tribunal for arriving at a conclusion that the

petitioner had not approached within a reasonable time for

correction of date of birth in her service book, it is sufficient to

note the observation of this Court in paragraphs 5 of the

judgment in Ravindran v. State of Kerala [ILR 2000 (2) KER

55], wherein this Court held thus:

"5. A Government Servant, after entry into service acquires the right to continue in service till the age of retirement, as fixed by the State in exercise of its powers regulating conditions of service, unless the services are dispensed with on other grounds contained in relevant service rules after following the procedure prescribed therein. The date of birth entered in service records of a civil servant is, thus of utmost importance for the reason that the right to continue in service stands decided by its entry in the service record. A Government servant who has declared his age at the initial stage of the employment is, of course, not precluded

OP(KAT)No.446 of 2025 2026:KER:16410

from making a request later on for correcting his age. It is open to a civil servant to claim correction of his date of birth, if he is in possession of irrefutable proof relating to his date of birth as different from the one earlier recorded and even if there is no period of limitation prescribed for seeking correction of date of birth, the Government servant must do so without any unreasonable delay.

In the absence of any provision in the rules for correction of date of birth, the general principle of refusing relief on grounds of latches or stale claims, is generally applied by the courts and tribunals. It is nonetheless competent for the Government to fix a time limit, in the service rules, after which no application for correction of date of birth of a Government servant can be entertained. A Government servant who makes an application for correction of date of birth beyond the time, so fixed, therefore, cannot claim, as a matter of right, the correction of his date of birth even if he has good evidence to establish that the recorded date of birth is clearly erroneous. The law of limitation may operate harshly but it has to be applied with all its rigour and courts or tribunals cannot come to the aid of those who sleep over their rights and allow the period of limitation to expire. Unless altered, his date of birth as recorded would determine his date of superannuation even if it amounts to abridging his right to continue in service on the basis of his actual age. Indeed, as held by apex Court. In State of Assam v. Daksha Prasad Deka 1970 (3) SCC 624 a public servant may dispute the date of birth as entered in the

OP(KAT)No.446 of 2025 2026:KER:16410

service record and apply for its correction bat till the record is corrected, he cannot claim to continue in service on the basis of the date of birth claimed by him. The Court said:

"....... .The date of compulsory Retirement under F. R.56 (a) must in our Judgment be determined on the basis of the service record and not on what the respondent claimed to be his date of birth, unless the service record is first corrected consistently with the appropriate procedure. A public Servant may dispute the date of birth as entered in the service record and may apply for correction of the record. But until the record is corrected, he cannot claim that he has been deprived of the guarantee under Art.311(2) of the Constitution by being compulsorily retired on attaining the age of superannuation on the footing of the date of birth entered in the service record."

The above position was elaborately stated by apex Court in Union of India v. Harnam Singh [1993 (2) SCC 162]. In Executive Engineer v. Rangadhar Mallick [(1993) Suppl. 1 SCC 763] apex Court held that no correction is to be made when an application for correction of date of birth near about the time of superannuation. In State of Tamil Nadu v. T. V. Venugopalan [1994 Lab. I.C. 2498] it was held that inordinate delay in making the application is itself a ground for rejecting prayer for correction of date of birth".

(underline supplied)

15. The petitioner entered service on 20.06.2000. She

submitted an application for condoning the delay in filing an

OP(KAT)No.446 of 2025 2026:KER:16410

application to correct the date of birth in the SSLC only in the

year 2025. It is in pursuance to Annexure A4 order passed by the

Government on 19.03.2025, Annexure A5 proceedings of the

Joint Commissioner of Government Examination was issued to

correct the date of birth of the petitioner in the school records and

the qualification certificate as 07.06.1974 at the place of

30.05.1973. It was thereafter the petitioner submitted an

application to correct her date of birth in the service book, which

resulted in Annexure A7 order dated 08.09.2025. Hence, as held

by the Tribunal, the application submitted by the petitioner to

correct her date of birth in the service records is one submitted

beyond the time fixed by the Government in the order dated

30.12.1991. Therefore, it can only be said as a belated one and

the same would be subject to the rider in Annexure A4 order

issued by the Government. The argument of the learned counsel

for the petitioner that in the judgments relied by the Tribunal,

the applicants therein approached the competent authority or

the Tribunal in a belated stage and whereas the petitioner

approached the authority concerned much before her retirement,

OP(KAT)No.446 of 2025 2026:KER:16410

has no merits, in view of the time fixed in the Government Order

dated 30.12.1991 and the rider in Annexure A4 order.

Having considered the pleadings and materials on record and

the submission made at the Bar in the light of the judgments

referred to supra, we find no ground to hold that the impugned

order of the Tribunal is perverse or illegal, which warrants

interference of this Court by exercising supervisory jurisdiction.

In the result, the original petition stands dismissed.

Sd/-

ANIL K.NARENDRAN, JUDGE Sd/-

sks                                MURALEE KRISHNA S., JUDGE

OP(KAT)No.446 of 2025                                         2026:KER:16410


                        APPENDIX OF OP(KAT) NO. 446 OF 2025

PETITIONER ANNEXURES

Annexure A1                  A TRUE COPY OF THE COMMUNITY CERTIFICATE NO.

1232740 DATED 8..2..2013 ISSUED BY TAHSILDAR, PALAKKAD Annexure A2 A TRUE COPY OF THE FIRST PAGE OF THE SERVICE BOOK OF THE APPLICANT ALONG WITH TYPED COPY Annexure A3 A TRUE COPY OF THE BIRTH CERTIFICATE ISSUED BY THE REGISTRAR OF BIRTHS AND DEATHS KONGAD GRAMA PANCHAYATH ISSUED ON 15.7.2022 Annexure A 4 A TRUE COPY OF THE G.O. [ RT ] 2098/2025/GEDN DATED 19..3..2025 Annexure A 5 A TRUE COPY OF THE ORDER NO. L.DIS EX/B1/13305/2025/CGE ISSUED BY THE 2ND RESPONDENT DATED 21..5..2025 Annexure A6 A TRUE COPY OF THE FIRST PAGE OF SSLC BOOK WHICH CARRIES CORRECTED DATED OF BIRTH Annexure A7 A TRUE COPY OF THE LETTER NO. 250/C2/2025/G. EDN DATED 8..9..2025 ISSUED BY UNDER SECRETARY, . GENERAL EDUCATION DEPARTMENT ALONG WITH TYPED COPY Exhibit P1 A TRUE COPY OF OA [ EKM ] NO. 1478 OF 2025 DATED 25.9.2025 Exhibit P2 A TRUE COPY OF THE ORDER OF THE TRIBUNAL IN OA EKM 1478/2025 DATED 7.10.2025 Exhibit P3 A TRUE COPY OF THE GOVT. ORDER [ P ] NO.

45/91/P&ARD DATED 30..12..1991

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter