2002 INSC 0558 SUPREME COURT OF INDIA State of M.P. Vs. Mohanlal Sharma C.A.No.6012 of 1993 (V. N. Khare and Ashok Bhan JJ.) 28.08.2002 ORDER The Text below is only a summarized version of the order pronounced Respondent date of birth recorded in matriculation certificate as 19.04.1935 on which he secured appointment. Respondent claimed that his date of birth was 03.02.1937 on basis of horoscope and certificate of retired headmaster. Tribunal allowed claim. Supreme Court held that date of birth recorded in matriculation certificate carries greater evidential value then evidential value attached to certificate given by retired headmaster showing date of birth of respondent. 1 SpotLaw