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

Chenchu D/O Bhaga Ram vs State Of Rajasthan (2025:Rj-Jd:45274)
2025 Latest Caselaw 14228 Raj

Citation : 2025 Latest Caselaw 14228 Raj
Judgement Date : 15 October, 2025

Rajasthan High Court - Jodhpur

Chenchu D/O Bhaga Ram vs State Of Rajasthan (2025:Rj-Jd:45274) on 15 October, 2025

[2025:RJ-JD:45274]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR

                   S.B. Civil Writ Petition No. 4665/2025

Chenchu D/o Bhaga Ram, Minor Through Her Natural Guardian
Father Bhaga Ram S/o Raimal Ram, Aged 49 Years, R/o
Meghwalon Ki Dhani, Mannawar, Bhamanu, Tehsil And District
Phalodi (Raj.).
                                                                           ----Petitioner
                                           Versus
1.       State Of Rajasthan, Through The Secretary, Department
         Of Education, Government Of Rajasthan, Jaipur.
2.       Board Of Secondary Education, Rajasthan Ajmer Through
         Its Director.
                                                                       ----Respondents


For Petitioner(s)                :    Mr. D.L.R. Vyas
For Respondent(s)                :    Mr. Rakesh Arora
                                      Mr. N.K. Mehta



             HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

15/10/2025

1. The present writ petition has been filed with the following

prayer:-

"A. By an appropriate writ, direction or order, the respondent Board may be directed to make appropriate correction in the date of birth the petitioner in the marksheets (Annex.5 & 6) respectively and her date of birth may be correctly spelled as 17.06.2010 in the marksheets and record of Borad of Secondary Education, Ajmer. B. Any other appropriate order, which this Hon'ble Court deems just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner"

2. Learned counsel for the respondents submits that the issue

raised in the present writ petition could be decided in light of the

(Uploaded on 15/10/2025 at 04:14:38 PM)

[2025:RJ-JD:45274] (2 of 3) [CW-4665/2025]

judgment passed by a Co-ordinate Bench of this Court while

deciding the S.B. Civil Writ Petition No.5877/2025

(Neevendar Singh Devra Vs. The Rajasthan Borad of

Secondary Education, Ajmer) decided on 22.08.2025.

3. Learned counsel for the petitioner agrees to the aforesaid

submission made by learned counsel for the respondent, however,

submits that the respondent may be directed to consider the

peculiar facts and circumstances of the present case and decide

the application for change of date of birth.

4. Heard learned counsel for the parties.

5. In view of the submission made by the learned counsel for

the parties, this Court deems it appropriate to dispose of the

present writ petition in light of the judgment passed by a

Co-ordinate Bench of this Court in Neevendar Singh Devra

(supra).

6. The petitioner would be required to file fresh application for

change of date of birth along with all requisite documents as

indicated in case of Neevendar Singh Devra (supra) so also the

circumstances in which petitioner is seeking change of date of

birth.

7. On receiving the said application, the respondent-authorities

would consider the same and decide the issue with regard to

change of date of birth within a period of one month from the date

of receipt of the certified copy of this order.

8. In case, the application submitted by the petitioner is

accepted, necessary correction would be carried out in marksheet

of 8th standard so also in the Secondary Education Examination.

(Uploaded on 15/10/2025 at 04:14:38 PM)

[2025:RJ-JD:45274] (3 of 3) [CW-4665/2025]

9. Pending application(s), if any, stand(s) disposed of.

(SUNIL BENIWAL),J 105-AbhishekK/-

(Uploaded on 15/10/2025 at 04:14:38 PM)

Powered by TCPDF (www.tcpdf.org)

 
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