2021 INSC 0282 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3905 OF 2011 JIGYA YADAV (MINOR) (THROUGH GUARDIAN/FATHER HARI SINGH) ...APPELLANT Versus C.B.S.E. (CENTRAL BOARD OF SECONDARY EDUCATION) & ORS. ...RESPONDENT(S) with CIVIL APPEAL NO. 3572 OF 2019 CIVIL APPEAL NO(S). 1822/2021 (ARISING OUT OF S.L.P. (C) NO(S). 7381 OF 2021) (@ DIARY NO. 9445 of 2020) CIVIL APPEAL NO(S). 1823/ 2021 (ARISING OUT OF S.L.P. (C) NO(S). 7382 OF 2021) (@ DIARY NO. 9482 of 2020) CIVIL APPEAL NO(S). 1824/ 2021 (ARISING OUT OF S.L.P. (C) NO(S). 7383 OF 2021) (@ DIARY NO. 14737 of 2020) CIVIL APPEAL NO(S). 1825/ 2021 (ARISING OUT OF S.L.P. (C) NO(S). 7384 OF 2021) (@ DIARY NO. 16291 of 2020) 1 CIVIL APPEAL NO.  1826/2021 (ARISING OUT OF S.L.P. (C) NO. 10927 OF 2020) CIVIL APPEAL NO.  1827/2021 (ARISING OUT OF S.L.P. (C) NO. 10948 OF 2020) CIVIL APPEAL NO(S). 1828/2021 (ARISING OUT OF S.L.P. (C) NO(S). 7385 OF 2021) (@ DIARY NO. 18711 of 2020) CIVIL APPEAL NO. 1829/2021 (ARISING OUT OF S.L.P. (C) NO. 10959 OF 2020) CIVIL APPEAL NO.  1830/ 2021 (ARISING OUT OF S.L.P. (C) NO. 10801 OF 2020) CIVIL APPEAL NO.  1831/ 2021 (ARISING OUT OF S.L.P. (C) NO. 10795 OF 2020) CIVIL APPEAL NO.  1832/2021 (ARISING OUT OF S.L.P. (C) NO. 10796 OF 2020) CIVIL APPEAL NO(S). 1833/2021 (ARISING OUT OF S.L.P. (C) NO(S). 7386 OF 2021 (@ DIARY NO. 19181 of 2020) CIVIL APPEAL NO. 1834/ 2021 (ARISING OUT OF S.L.P. (C) NO. 11320 OF 2020) CIVIL APPEAL NO.  1835/ 2021 (ARISING OUT OF S.L.P. (C) NO. 11558 OF 2020) CIVIL APPEAL NO(S). 1836/ 2021 (ARISING OUT OF S.L.P. (C) NO(S). 7387 OF 2021) (@ DIARY NO. 21923 of 2020) 2 CIVIL APPEAL NO(S). 1837/2021 (ARISING OUT OF S.L.P. (C) NO(S). 7388 OF 2021) (@ DIARY NO. 25053 of 2020) CIVIL APPEAL NO.  1838/2021 (ARISING OUT OF S.L.P. (C) NO. 15089 OF 2020) CIVIL APPEAL NO.  1839/ 2021 (ARISING OUT OF S.L.P. (C) NO. 15124 OF 2020) CIVIL APPEAL NO.  1840/2021 (ARISING OUT OF S.L.P. (C) NO. 15625 OF 2020) AND T.P. (C) NOS. 1139­1140 OF 2020 J U D G M E N T A.M. Khanwilkar, J. 1. “ What's   in   a   name?   that   which   we   call   a   rose   by   any   other name   would   smell   as   sweet ”,  said   Juliet.    This   quote   from   William Shakespeare’s   “Romeo   and   Juliet”   is   unarguably   one   of   the   most iconic  dialogues in  classical literature.   It conveys that the natural characteristics   of   an   individual   are   more   important   than   his/her artificial/acquired characteristics.  A poetic statement as it certainly is, it does not go in tune with the significance of a name in marking 3 the identity of an individual in his/her societal transactions.  To put it differently, name is an intrinsic element of identity. 2. The   seminal   issue   in   these   cases   is:   whether   an   individual’s control   over   such   cardinal   element   of   identity   could   be   denied   to him/her   by   the   Central   Board   of   Secondary   Education 1   on   the specious   ground   that   its   Examination   Byelaws   of   2007 2   must prevail  over   the   claim   of   the   candidate,   which  are   merely   intended to   regulate   such   a   claim   and   to   delineate   the   procedure   for correction/change   in   the   contents   of   certificate(s)   issued   by   it including regarding maintenance of its office records? 3. The   CBSE   Examination   Byelaws   restrict,   both   qualitatively and quantitatively, the corrections/changes that can be carried out in the certificates issued by the Board.  Various students with need­ based   requests   approached   different   High   Courts   resulting   into inconsistent   outcomes   leading   up   to   this   batch   of   appeals.     Apart from   the   fact   that   the   judgments   have   produced   conflicting outcomes,   the   petitions   raise   some   peculiar   questions   on   the 1  for short, “CBSE” or “Board”, as the case may be 2  for short, “Byelaws” 4 constitutional   validity   of   CBSE   Examination   Byelaws   (as   amended from time to time) and interpretation thereof. 4. The   present   case   involves   a   batch   of   22   petitions   wherein questions   relating   to   correction/change   in   name/surname/date   of birth of candidates or their parents in the certificates issued by the Board have been raised. 5. In order to identify the precise scope of challenge, we may now delineate the factual matrix in individual petitions. CIVIL APPEAL NO. 3905 OF 2011 6.   The appellant in this case, Ms. Jigya Yadav, has assailed the decision   of   the   High   Court   of   Delhi,   dated   20.12.2010   in   W.P.   (C) No.   3774/2010,   wherein   the   High   Court   rejected   the   prayer   for direction to the Board to carry  out correction of her parents’ name in   the   marksheets  issued  by   it.   The   appellant’s  case  was   that   the name of her parents was incorrectly recorded as “Hari Singh Yadav” instead   of   “Hari   Singh”   (as   recorded   in   the   identity   documents   of father)   and   “Mamta   Yadav”   instead   of   “Mamta”   (as   recorded   in   the 5 identity   documents   of   mother).   Relying   upon   Byelaw   69.1   of   the CBSE   Examination   Bye­laws,   2007,   the   High   Court   affirmed   the decision   of   the   Board   in   refusing   the   desired   corrections/changes. The   Court   relied   upon   the   nursery   application   form,   school admission form and stream allotment form for class XI filled by the parents   of   the   appellant   to   conclude   that   the   errors   were   not inadvertent, and they had consciously chosen and retained the said names despite having opportunity to rectify before the X th  standard. It observed thus: “15.   From   the   aforesaid,   it   is   apparent   that   despite   the parents   of   the   petitioner   having   mentioned   their   names   as “Hari  Singh”  and  “Mamta”  in  the  petitioner’s  birth  certificate, they have consciously and consistently chosen to record their names   as   “Hari   Singh   Yadav”   and   “Mamta   Yadav”   in   the school   record.   Consequently,   we   are   of   the   opinion   that   this Court   in   the   present   petition   should   not   deal   with   the challenge   of   constitutional   validity   as   it   is   the   petitioner’s parents   who   are   at   fault   and   the   error,   if   any,   has   been repeated on a number of occasions by the petitioner’s parents themselves. In fact, we are of the view that for the fault of the petitioner’s  parents,  the  impugned  Bye­law   of  the  respondent no. 1 cannot be set aside ...” The   Court,   however,   made   an   avoidable   observation   that   in   a country  with caste­based reservations, changes in name cannot be permitted readily.  It noted thus: “17.  We  are   also   of  the  view   that   in  a  country   where  there  is reservation   on   caste   and   religious   grounds,   change   of   names 6 of   parents   or   ward’s   name   cannot   be   allowed   at   the   drop   of the hat.” The   Court   then   observed   that   Byelaw   69.1   permits   CBSE   to   carry out   corrections   only   to   the   extent   of   bringing   the   record   in conformity   with   the   school   record.     In   paragraph   21,   the   Court noted thus: “21. Even if one were to apply the aforesaid test one finds that the   respondent   no.   1   essentially   records   what   has   been mentioned   in   the   school   records   consistently   and   that   too, upto   Class   X,   that   means,   for   more   than   10   years   the   child and/or   her   parents   have   the   liberty   to   rectify   the   record. Consequently,   we   are   of   the   opinion   that   the   impugned   Bye­ law is perfectly reasonable.” While concluding, the Court observed that the Courts must be wary of interfering in academic matters and should refrain from giving an expansive   interpretation   to   statutory   rules/byelaws   as   it   may render the system unworkable. It noted in paragraph 22: “22.   Moreover,   we   are   of   the   view   that   the   Court   should   be extremely   reluctant   to   substitute   its   own   views   as   to   what   is wise,   prudent   and   proper   in   relation   to   academic   matters   in preference   to   those   formulated   by   professional   men possessing   technical   expertise   and   rich   experience   of   actual day­to­day   working   of   educational   institutions   and   the departments   controlling   them.   It   will   be   wholly   wrong   for   the Court to take a pedantic and purely idealistic approach to the problems of this nature, isolated from the actual realities and grass root problems involved in the working of the system and unmindful   of   the   consequences   which   would   emanate   if   a purely   idealistic   view   as   opposed   to   a   pragmatic   one   were   to be propounded. It is equally important that the Court should also, as far as possible, avoid any decision or interpretation of 7 a statutory provision, rule or bye­law which would bring about the result of rendering the system unworkable in practice – as contended by the respondent no. 1 in its counter affidavit.” 7. Assailing   the   decision,   the   appellant   contends   that   Byelaw 69.1 (after 2007 amendment) is invalid as being  unreasonable and arbitrary,   thereby   violative   of   Article   14   of   the   Constitution,   as   it puts a blanket embargo on corrections other than those which are necessary for bringing the documents in conformity with the school record.   It   is   contended   that   the   amended   byelaw   does   not   address the   possibility   of   error   in   the   school   record   itself,   and   leaves   the student   with   no   opportunity   to   correct   the   error   committed   by   the parents   in   the   school   records.     To   buttress   this   submission,   the appellant has submitted that the resultant hardship caused to her is   infringement   of   her   right   guaranteed   in   Article   19(1)(g),   right   to freely   express   one’s   identity   as   per   Article   19(1)(a)   and   right   to dignity in Article 21 of the Constitution. 8. In   the   written   submissions,   the   appellant   has   urged   that CBSE certificates are public records of the  Board and they  carry  a presumption of genuineness which must be respected by preserving the accuracy of such certificates.   It is further urged that the 2007 8 Byelaws   place   school   records   above   public   documents   which   carry presumption of genuineness under the Indian Evidence Act, 1872 3 . To buttress this submission, it is stated that it would be contrary to the objectives of CBSE if it refuses to correct its documents despite having verified the genuineness of the supporting public documents (like Aadhar card, Passport, Birth Certificate etc.) and continues to perpetuate the obvious errors in the school records. 9. The appellant has further submitted that by amending Byelaw 69.1 in this manner, CBSE has acted in violation of Regulation 10 and   objectives   of   CBSE   by   rendering   itself   incapable   of   rectifying errors in the certificates and issuing  accurate certificates, which is a   basic   function   of   the   Board.     The   CBSE   has,   the   appellant submitted, exceeded its powers by effecting the said amendment as it was never  meant  to exercise such authority  of putting  fetters on its basic duties.  Reliance has been placed upon  Dhruva Parate vs. CBSE   &   Anr. 4 ,   State   of   NCT   of   Delhi   &   Anr.   vs.   Sanjeev   @ Bittoo 5 ,   Indian   Aluminium   Company   vs.   Kerala   State 3 For short, “1872 Act” 4 ILR 2009 V Delhi 371 5 2005 (5) SCC 181 9 Electricity   Board 6   and   J.K.   Aggarwal   vs.   Haryana   Seeds Development Corporation Ltd. & Ors. 7  to urge that CBSE cannot circumscribe   its   own   powers   with   a   self­imposed   limitation   in   this manner. 10. The   appellant   has   further   submitted   that   the   impugned judgment erroneously connects the subject matter of the case with caste­based reservations which displays stereotype prejudice of the Court towards her cause.  The appellant also takes exception to the observations regarding wrongful conduct of the appellant’s parents in failing to get the records rectified before X th  standard. It is stated that   the   impugned   judgment   overlooked   the   fact   that   the   parents had   no   choice   of   getting   the   application   form   corrected   in   XI th standard   as   it   necessarily   reflected   the   details   of   X th   standard without offering a choice of alteration. 11. In response, the Board has relied upon Byelaw 69.1 to submit that the appellant’s request for rectification was considered and the certificates were found to be matching with the school records and thus,   no   case   for   rectification   was   made   out.     It   is   submitted   that 6 1975 (2) SCC 414 7 1991 (2) SCC 283 10 before amendment Byelaw 69.1 permitted a different procedure for rectification   –   approval   by   Court   of   law   and   notification   in   the gazette.  Under this procedure, umpteen number of cases were filed, even   after   more   than   ten   years   of   declaration   of   result,   for rectification   of   name/surname   and   Courts   were   constantly approached   for   seeking   leave   to   get   the   rectification   done.     As   a result,   objections   were   raised   by   various   government   authorities questioning   the   power   of   the   Board   to   carry   out   changes   in   the identity   of   the   students   even   after   they   have   passed   the examinations conducted by the Board.  It is submitted that various Courts   also   expressed   displeasure   and   suggested   rephrasing   of Byelaw   69.1.   Resultantly,   the   2007   amendment   was   effected permitting corrections only to the extent of bringing the certificates in conformity with the school record. 12. To   buttress   the   above   submission,   it   is   urged   that   CBSE, being   an   autonomous   society   registered   under   the   Societies Registration Act, 1860, has the power to make, amend or delete its Rules,   Regulations   and   Byelaws.   Accordingly,   Byelaw   69.1   was amended as the basic record of a student is kept by the school and 11 the   Board   has   no   option   but   to   rely   upon   the   school   record.   It   is further   submitted   that   the   parents   of   the   appellant   had   ample opportunity   to   correct   the   school   record   and   they   chose   not   to   do so.   In   fact,   the   respondent   adds,   they   repeatedly   filled   the   same particulars of their names in all the school forms from time to time. 13. The   Board   has   also   filed   elaborate   written   submissions   to support their case.  It is submitted that the Examination Byelaws of the   Board   are   statutory   in   nature   as   they   were   framed   in furtherance of the powers granted to the Board as per Government of   India   Resolution   dated   1.7.1929   and   deviation   cannot   be permitted   from   the   Byelaws.     As   regards   the   argument   of   violation of fundamental rights, the Board has submitted that there may be a fundamental right to be identified as per the choice of an individual, but   there   can   be   no   fundamental   right   to   claim   that   the   changed identity   must   be   operative   since   birth   thereby   compelling   all including   statutory   bodies   to   carry   out   changes   in   documents issued   by   them.     It   is   urged   that   any   other   view   would   amount   to misuse   of   liberty   and   cause   serious   confusion   at   different   level. 12 Reliance has been placed upon   Rayaan Chawla vs. University of Delhi & Anr. 8  to support this position. 14. The   Board   has   further   submitted   that   the restrictions/conditions   for   change   of   name   and   date   of   birth   are reasonable   as   all   the   details   are   supplied   by   the   students/parents at various stages of admissions which offers a  prima facie  guarantee of   genuineness.     It   is   submitted   that   change   of   name   and   date   of birth   in   a   reckless   manner   could   have   serious   repercussions   – misuse   for   employment,   manipulating   age   of   the   accused   etc. Reliance has been placed upon  Sanjeev Kumar Gupta vs. State of Uttar Pradesh & Anr. 9  to illustrate this. 15. The   written   submissions   also   touch   upon   the   question   of relevant date for the applicability of 2007 Byelaws.   It is submitted that   the   relevant   date   would   be   the   date   of   passing   X th   standard examination   and   not   the   date   of   making   application   for   changes. Lastly,   it   is   submitted   that   the   remedy   of   writ   petition   may   not   be appropriate   for   effecting   changes   in   CBSE   certificates   as   usually, 8 275 (2020) Delhi Law Times 314 9 (2019) 12 SCC 370 13 students come up with independent documents for supporting their claim   and   the   writ   Courts   are   not   expected   to   adjudicate   disputed facts   concerning   the   relied   upon   documents.     To   buttress   this submission,   it   is   stated   that   despite   presumption   in   favour   of certified   copies   of   public   documents,   they   cannot   be   accepted   at face   value   without   providing   an   opportunity   to   rebut   them   as   per Section 4 of the 1872 Act. CIVIL APPEAL NO. 3572 OF 2019 16. In this appeal, the appellant (CBSE) has assailed the judgment dated   6.2.2019   passed   by   the   High   Court   of   Delhi   in   L.P.A.   No. 128/2017,   reversing   the   order   of   learned   Single   Judge   in   W.P.   (C) No. 6996/2016, wherein the prayer of the respondent (father of the student)   to   change   the   mother’s   name   in   the   certificate   was rejected.     The   respondent   had   applied   to   CBSE   for   the   change   of mother’s   name   from   “Kiran   Khan”   to   “Fakiha   Khan”   stating   that “Kiran Khan”, being the nickname of the mother, was inadvertently recorded   in   the   school   record   of   the   student   at   the   time   of   her admission in class I in 2005. 14 17. The   Division   Bench   granted   the   prayer   primarily   on   the ground  that  the  stated change  was a  mere  correction  of  name and not   a   change   of   name   per   se   as   per   the   language   of   Rules   69.1(i) and   69.1(ii)   of   the   Byelaws   (as   amended   in   2015).     To   reach   this conclusion,   the   Court   relied   upon   the   birth   certificate   of   the student,   educational   certificates   of   mother,   passport   etc.   which revealed that the mother’s name was recorded as “Fakiha Khan” in all these documents and it was nothing but an inadvertent error on the part of parents to have used the nickname of the mother while filling   her   school   forms.     The   High   Court   noted   that   the   case   is neither   a   change   of   name   as   per   Rule   69.1(i)   nor   a   correction   of typographical nature as per Rule 69.1(ii).  It is relevant to reproduce paragraph 4 of the impugned judgment, which reads thus: “4.   Having   considered   the   diverse   aspects   and   the   admitted factual conspectus on record, we find, the case in hand, is not a   case   of   any   change   of   name,   but,   a   mere   correction   in   the mother's   name   of   the   child   Ms.   Filza   Khan.   Apparently,   an inadvertent   mistake   in   mentioning   the   mother's   nickname "Ms. Kiran Khan" in the admission form in the year 2005, got transmitted  by  the  respondent  No.2  school  to the  respondent No.1   Board.   The   application   made   by   the   petitioner   was   not for   any   change   of  name,  but,  for   correction   of  an  inadvertent mistake   in   mentioning   the   name   of   the   mother   in   the admission   form   as   "Kiran   Khan"   instead   of   "Fakiha   Khan", which   fact,   undisputedly,   finds   support   from   the   birth certificate   dated   17.12.02,   copy   whereof   forms   part   of   the record as Annexure­P1. This birth certificate clearly mentions 15 that Ms. Filza Khan was born to the petitioner and Ms. Fakiha Khan.   The   applicant   has   placed   on   record   other   documents, such   as   the   educational   certificates   of   the   mother   Fakiha Khan,   her   passport   etc.,   which   show   that   her   name   always was Fakiha Khan. Thus, it is not a case of change of name of the mother to Kiran Khan, from Fakiha Khan, post the filling up   of   the   examination   form   of   the   appellant's   daughter. Pertinently, even in the documents relating to the daughter of the   appellant   Filza   Khan,   such   as   her   Birth   Certificate,   the name   of   the   mother   is   recorded   as   “Fakiha   Khan”   and   not “Kiran Khan”. Thus, the case in hand is certainly not a case of change of name as contemplated under Rule 69.1(i). It is also not   a   case   of   correction   in   spelling   errors   and   factual typographical errors as contemplated under Rule 69.1(ii). The case   in   hand   is   completely   founded   on   the   premise   of   an inadvertent mistake in mentioning the name of the mother in the   admission   form,   which   was   filled   way   back   in   the   year 2005 at the time of admission of the child in class ­I. …” The Court, relying upon   Mazhar Saleem Chandroth (Minor) Thr. Saleem   Chandroth   (father   and   natural   guardian)   vs.   Central Board   of   Secondary   Education 10 ,   also   observed   that   the Examination Byelaws of the appellant (CBSE) are not of a statutory nature.     The   Court,   before   parting,   further   noted   that   a   restrictive and strict approach is not warranted in matters involving correction or change of name by the Board merely on ground of administrative inconvenience.  It noted thus: “6.   The   adoption   of   a   strict   and   restrictive   approach   in   the matter   of   change   or   correction   of   name   of   the   candidate   or his/her   parents,   in   the   certificates   issued   by   the   respondent No.1,   cannot   be   justified   on   the   foundation   that   such changes,   when   made   later,   may   be   exploited   to   mislead   all 10 LPA 315/2017 16 concerned   about   the   identity   of   the   candidate.   Such   a   strict and   restrictive   approach   cannot   be   justified   merely   on   the ground   of   some   administrative   inconvenience.   After   all, respondent   No.1   charges   the   fee   to   cover   its   costs   for undertaking such an exercise. ...” Observing that the subject change in the mother’s name would not result   into   an   alteration   of   identity   of   the   student   as   the   name “Fakiha Khan” was a part of the documents all along, it noted thus: “6. ...In the present case, there is no possibility of the identity of   the   candidate   Filza   Khan   being   changed   by   permitting   the change   of   name   of   her   mother   from   "Kiran   Khan"   to   Fakiha Khan", since the name of the child/candidate; the name of the father;   the   date   and   place   of   birth,   continue   to   remain   the same. Even the name of the mother – which is now sought to be   brought   on   record,   is   the   real   name   of   the   mother   which has always remained so and the same name of the mother is also   reflected   in   the   Birth   Certificate   of   the   child/candidate Filza   Khan.   In   fact,   the   non­amendment   of   the   name   of   the mother   of   the   child/candidate   from   “Kiran   Khan”   to   “Fakiha Khan”   would,   in   future,   lead   to   confusion   and   may   mar   the future   prospects   of   the   child/candidate   while   seeking admissions   to   institutions   of   higher   education,   or employment.” 18. The   appellant   (CBSE),   in   this   appeal,   has   submitted   that   the impugned   judgment   has   incorrectly   treated   the   subject   change   in mother’s   name   as   a   mere   correction   born   out   of   an   inadvertent error.   It is submitted that the said change is a complete change of name   which   was   continuously   retained   in   the   school   records   for   a period   of   11   years.     It   is   urged   that   the   impugned   judgment   has failed to give effect to Rules 69.1(i) and 69.1(ii) of the Board as such 17 change   of   name   without   an   order   of   the   Court   and   followed   by   a notification   in   the   official   gazette   was   outrightly   prohibited. Justifying   the   said   Rules,   it   is   submitted   that   the   Board   has   no power or independent sources to verify the identity of the students and   owing   to   the   nature   of   its   functioning,   it   has   to   rely   upon   the school records to furnish certificates. 19. The   appellant   (CBSE)   further   submits   that   the   records   were sent   by   the   school   in   the   academic   year   2014­2015   when   the student filled the examination form for submission to the Board and the said form not only recorded the mother’s name as “Kiran Khan” but   also   carried   the   signature   of   the   mother   in   the   verification portion   of   the   form.     To   buttress   this   submission,   it   is   urged   that the said mistake (if any) could not have been treated as inadvertent as it was retained as such for a long period of 11 years.  It is added that   parents   themselves   were   the   source   of   information   regarding the   name   and   thus,   there   could   be   no   reason   to   regard   it   as inadvertent. 20. The   appellant   has   further   submitted   that   the   impugned judgment   is   in   conflict   with   another   judgment   of   a   co­ordinate 18 bench of the High Court in   Mazhar Saleem Chandroth 11   wherein the prayer  for addition of word “Saleem” in the name was not held to   be   a   correction   or   typographical   error   and   was   rejected   stating that such change would be inconsistent with the school record and thus,   impermissible.     It   is   added   that   in   such   a   situation,   the Division bench ought to have sent the matter for consideration by a larger bench. CIVIL APPEAL NO(S) 1822/2021  (arising out of SLP (C) No(s) 7381/2021   (@ Diary No. 9445/2020) 21. In this appeal, the appellant (CBSE) has assailed the judgment dated   5.11.2019   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 2225/2019   affirming   the   decision   of   learned   Single   Judge   in   W.P. (C)   No.   5287/2019   dated   28.2.2019.   The   respondent   student   had approached   the   Board   for   correction   of   his   father’s   name   in   the CBSE   certificate   from   “P.P.   Abdul   Latheef”   to   Latheef   P.A.”.     The said   request   was   denied   by   the   Board   citing   Byelaw   69.1   of   the 2007   Byelaws,   as   applicable.     The   Board   stated   that   the respondent’s   case   does   not   meet   the   conditions   stipulated   in   the 11 supra at Footnote No.10 19 said   byelaw   and   thus,   change   in   name   cannot   be   permitted. Aggrieved   by   this   denial,   the   respondent   moved   the   High   Court. The   correction   or   change   of   name   was   then   permitted   by   the   High Court   upon   payment   of   Rs.   5,000   by   the   student   to   the   Board   for availing   its   service.     The   Board   appealed   against   that   decision. Affirming the decision, the High Court observed that the decision is in accordance with the decision of a co­ordinate bench of the same High   Court   in   Subin   Mohammed   vs.   Union   of   India 12   wherein   a change   in   date   of   birth   of   a   student   was   permitted   by   the   Court. While   recognising   that   the   case   at   hand   involved   the   change   of father’s name (and not date of birth), the Court noted the similarity of grounds raised by the appellant before it, and relied upon  Subin Mohammed 13  to reject the same.  It observed thus: “6.   Though   the   issue   relates   to   correction   of   the   petitioner's father's   name   in   the   CBSE   certificate,   the   grounds   on   which the appellants had assailed the correctness of the judgment of the  writ  court  are  more  or   less  similar,  based on  the  bye­law of   the   CBSE   and   the   delay   in   making   the   application   for correction. Except the above, there is no variance. Though Mr. Nirmal   S.,   learned   counsel   for   the   appellants,   made submissions   on   the   grounds   extracted   supra   assailing   the correctness of judgment of the writ court, we are not inclined to   accept   the   said   contentions   for   the   reason   that   a   Hon'ble Division Bench of this Court in Subin Mohammed S. v. Union 12 2016 (1) KLT 340 13 supra at Footnote No.12 20 of   India   and   others   reported   in   2016   (1)   KLT   340,   has considered the said contentions and rejected the same. ...” 22. The   impugned   judgment   relied   upon   the   respondent’s   Birth Certificate dated 25.7.2013 and his father’s Death certificate dated 12.8.2009   to   conclude   that   the   father’s   name   was   indeed   “Latheef P.A.”   in   statutory   records   and   there   could   be   no   objection   in permitting the said change. 23. In   its   challenge,   the   primary   ground   of   the   appellant   is   that the reliance placed by the High Court upon   Subin Mohammed 14   is misplaced.     For,   the   said   judgment   is   inapplicable   in   the   factual matrix of the case.  It is submitted that in  Subin Mohammed 15 , the case involved a change in date of birth and the Court had recorded a   specific   finding   that   CBSE   Byelaws   would   not   permit   the   said change.  It is further submitted that the Court failed to acknowledge that CBSE Byelaws, though not strictly statutory, have a regulatory colour and must bind those who have chosen to comply with them while participating in the examinations conducted by the Board. 14 supra at Footnote No.12 15 supra at Footnote No.12 21 24. The   appellant   has   further   submitted   that   neither   Byelaw 69.1(i)   nor   69.1(ii)   apply   to   the   facts   of   the   case.     It   is   stated   that Byelaw  69.1(i)  would  apply  only  when  change  of name  is approved by   a   Court   of   law   followed   by   a   notification   in   the   official   gazette, that too before the declaration of result by the Board.   To buttress this submission, it is added that the respondent obtained his birth certificate in 2013, one year before the matriculation examination in 2014   and   thus,   there   was   no   difficulty   for   the   respondent   in applying for the said change as per Byelaw 69.1(i).  According to the appellant (CBSE), the conditions of the aforesaid Byelaws have not been   fulfilled   by   the   respondent   and   in   absence   thereof,   no   such changes can be permitted. 25. The   appellant   has   also   urged   that   the   reliance   upon   Birth Certificate   and   Death   Certificate   is   unwarranted   as   both   these documents were not proved before any Court of law and there is no material   on   record   to   establish   that   “P.P.   Abdul   Latheef”   and “Latheef   P.A.”   is   the   same   person.     The   appellant   has   placed reliance  upon   Board   of   Secondary   Education   of   Assam   vs.   Md. 22 Sarifuz Zaman & Ors. 16  to further argue that correction of entries in   a   certificate   duly   issued   by   the   Board   cannot   be   claimed   as   a matter   of   legal   right   and   frequent   corrections   cannot   be   permitted readily as it would have the effect of rendering this power arbitrary, in   addition   to   reducing   the   credibility   of   certificates   issued   by   the Board. CIVIL APPEAL NO(S). 1823/2021 (arising out of SLP (C) No(s). 7382/2021   (@ Diary No. 9482/2020) 26. The   challenge   in   this   appeal   is   against   the   judgment   dated 20.11.2019   of   the   Kerala   High   Court   in   W.A.   No.   2354/2019 affirming   the   decision   of   learned   Single   Judge   in   W.P.   No. 11876/2018, wherein the respondent student’s prayer for change in date of birth was granted by the Court.  The respondent passed her matriculation   examination   in   2011.     The   concerned   certificate issued   by   the   Board   recorded   her   date   of   birth   as   28.11.1995. Thereafter,   in   2013,   the   respondent   applied   for   the   issuance   of Birth Certificate which was issued on 28.6.2013 bearing her date of birth as 21.11.1995. 16 (2003) 12 SCC 408 23 27. The   respondent   applied   to   the   Board   for   change   in   date   of birth.     It   was   rejected   by   the   Board.     The   High   Court   allowed   her prayer   after   placing   reliance   on   Subin   Mohammed 17 .     The observations   of   the   High   Court   are   similar   to   those   in   civil   appeal arising from SLP (C) No(s). 7381/2021   (@Diary No. 9445/2020) and are not being discussed again for brevity. 28. The appellant (CBSE) has assailed the decision on the ground that the respondent’s case does not fulfil the criteria/conditions for change   in   date   of   birth   under   Byelaws   69.2   and   69.3   of   the   2007 Byelaws,   as   applicable.     It   is   submitted   that   as   per   Byelaw   69.2, change   in   date   of   birth   is   permissible   only   before   the   same   is recorded   in   the   record   of   the   Board   and   despite   having   sufficient time, the respondent did not approach the Board for any correction on   or   before   2011.     Afterwards,   under   Byelaw   69.3,   corrections   of merely typographical or other similar errors are permissible to bring the   particulars   in   consonance   with   the   school   record.     It   is   stated that the respondent’s case does not fulfil any of these criteria. 17 supra at Footnote No.12 24 29. It   is   further   submitted   that   the   impugned   judgment   was passed   without   granting   an   opportunity   to   the   appellant   for ascertaining   the   genuineness   of   the   request   for   change   in   date   of birth,   which   is   a   mandatory   requirement   as   per   Subin Mohammed 18 .   The   appellant   has   raised   a   question   on   the genuineness of the request by stating that even if the incorrect date of birth is treated as an error, it is inconceivable that the appellant or her parents could not notice the error for a period of 23 years. 30. The submissions regarding the inapplicability of the dictum in Subin   Mohammed 19   are   similar   to   those   made   in   civil   appeal arising   from   SLP   (C)   No(s).   7381/2021   (@   Diary   No.   9445/2020) and are not being repeated for brevity. CIVIL APPEAL NO(S). 1824/2021  (arising out of SLP (C) No(s). 7383/2021   (@ Diary No. 14737/2020) 31. In this appeal, the appellant (CBSE) has assailed the judgment dated   13.12.2019   passed   by   the   High   Court   of   Judicature   for Rajasthan   in   D.B.   Civil   Special   Appeal   (Writ)   No.   838/2019 confirming   the   order   of   the  learned   Single   Judge   in   S.B.   Civil   Writ 18 supra at Footnote No.12 19 supra at Footnote No.12 25 Petition   No.   18013/2018   in   terms   of   the   Byelaws   (as   amended   in 2015 and as applicable to the case). 32. The case involves a request for change of mother’s name of the student   in   CBSE   certificates   from   “Seema   Manak”   to   “Sanyogeta Manak”.     The   respondent   participated   in   the   matriculation examination   conducted   by   the   Board   in   May,   2016.     In   October, 2016,   the   said   request   was   made   when   the   mother   changed   her name.  The Board denied the request for change of name citing their inability   under   the   Byelaws.     Another   request   was   made   by   the respondent which was met with the same response from the Board. The matter went to the High Court by way of a writ petition and the Court   granted   the   prayer   for   change   of   name   by   holding   that   the Board failed to perform its duty in denying the request for change of name.     The   Court   took   note   of   the   birth   certificate   of   the respondent,   copy   of   passport   and   copy   of   Aadhar   card   of   the mother,   and   also   noted   that   the   requirements   of   newspaper publication   and   gazette   notification   were   fulfilled.     It   then   directed the Board to effect the change.   The Court observed that the CBSE rules   cannot   prohibit   an   individual   from   having   his/her   identity 26 recognized through the  parents and  if they  are applied for  denying such   corrections,   it   would   be   ultra   vires   the   rules   as   they   are   not statutory in nature. It observed thus: “In   the   opinion   of   this   Court   such   rules   framed   by   CBSE   go contrary   to   the   basic   principles   laid   down   in   the circumstances   regarding   individual   to   have   his   identity recognized from his/her parents, the CBSE cannot be allowed to   force   any   individual   to   have   his   mother’s   name   or   his father’s   name   different   from   what   his/her   mother’s   name   or father’s   name   is   known   in   the   Society   as   well   as   in   the records. If such rules are applied for denying a candidate from getting   correction   done   in   the   mark   sheet   or   certificates,   the same have to be declared as ultra vires to the rules since the rules not statutory.” 33. In  order  to   assail  the  above  decision,  the  appellant  has  relied upon   Byelaws   69.1(i)   and   69.1(ii)   to   contend   that   Byelaw   69.1(i) provides   for   change   of   name   of   the   student   only   and   change   of name of parents is not envisaged in it.   It is submitted that Byelaw 69.1(ii)   provides   for   corrections   and   the   present   case   is   not   one   of corrections, rather, it  involves a  material  change of  name.   Similar to   the   submissions   advanced   in   previous   appeals,   it   is   submitted that   the   Board   cannot   act   in   violation   of   their   byelaws   and   permit corrections   when   the   same   are   not   permitted   under   them.     The appellant has urged that they duly applied their mind to the request 27 of the respondent twice and there was no occasion for the Court to pass an order in complete ignorance of the byelaws. 34. It is further submitted that the impugned judgment holds the byelaws   as   ultra   vires   despite   the   fact   that   their   validity   was   not even in question before the Court.  Reliance has been placed by the appellant   upon   Md.   Sarifuz   Zaman 20   to   urge   that   there   is   no vested right to claim corrections in certificates at any point of time. CIVIL APPEAL NO(S). 1825/2021  (arising out of SLP (C) No(s). 7384/2021   (@ Diary No. 16291/2020)  35. The   challenge   in   this   appeal   is   against   the   decision   dated 20.11.2019   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 2340/2019 confirming the order passed by learned Single Judge in W.P. (C) No. 8540/2019, wherein the High Court allowed the prayer for   change   of   the   respondent   student’s   name   from   “Mohammed Shafeek” to “Mohammed Shafeek S.” in terms of the 2007 Byelaws, as applicable.  The respondent passed matriculation examination in 2014.   During school, the name of the respondent was recorded as “Mohammed   Shafeek”   in   accordance   with   the   birth   certificate 20 supra at Footnote No.16 28 issued   in   2002.     After   passing   matriculation,   another   birth certificate   was   issued   in   2017   wherein   a   different   name   i.e., “Mohammed   Shafeek   S.”   was   recorded.     In   accordance   with   the second   birth   certificate,   the   respondent   approached   the   Board   for change   of   name   which   was   denied   by   the   Board   citing   failure   to fulfil   the   conditions   envisaged   in   the   Byelaws.     The   High   Court granted   the   prayer   by   placing   reliance   upon   the   dictum   in   Subin Mohammed 21 . 36. The reasoning adopted by the High Court is similar to that in civil   appeals   arising   from   SLP   (C)   No(s).   7381/2021   (@   Diary   No. 9445/2020) and SLP (C) No(s).7382/2021 (@ Diary No. 9482/2020), and we are not reiterating the same. 37. Assailing the decision, the appellant’s submissions are largely similar   to   those   in   previous   appeals.     Other   than   grounds   already urged   before,   the   appellant   has   submitted   that   the   Court   failed   to consider the presence of two birth certificates and went on to grant the prayer without weighing the genuineness of the certificates and 21 supra at Footnote No.12 29 without   seeking   an   explanation   from   the   respondent   for   bringing two birth certificates on record. 38. It is submitted that in 2004, while taking admission in class I, the respondent’s name was recorded as “Mohammed Shafeek”.  The same   name   was   carried   forward   while   filling   the   admission   form again   in   2008   for   a   different   school.     It   is   further   submitted   that even at the time of filling the form for class XI, the same name was recorded and it was duly communicated by the school to the Board. The   name   recorded   in   the   certificate,   therefore,   is   in   complete accordance with the school record.   To buttress this submission, it is urged that the record clearly shows that there is no possibility of typographical   error   in   the   record   of   the   respondent   and   a subsequent substantial change of name cannot be permitted in the certificates of the Board in this manner. CIVIL APPEAL NO. 1826/2021 (arising out of SLP (C) No. 10927/2020) 39. The   challenge   in   this   appeal   is   against   the   judgment   dated 24.8.2020  passed  by  the  Delhi  High  Court  in  L.P.A.  No.  219/2020 confirming   the   order   of   learned   Single   Judge   in   W.P.   (C)   No. 30 10841/2019   wherein   the   respondent   student’s   prayer   for   addition of   surname   was   granted   in   terms   of   the   2007   Byelaws,   as applicable.   The respondent passed the examinations conducted by the   Board   under   the   name   “Jyoti”.     The   name   was   consistently recorded   as   such   in   all   her   school   records   and   accordingly,   the CBSE   certificates   carried   the   same   name.     Thereafter,   she completed   her   MBBS   and   applied   for   education   in   a   foreign institution.   As a part of her application, she was asked to mention her   surname.     Since   none   of   her   documents   carried   this information,  she  applied  to   the  Board  for  addition   of  surname  and change   her   name   from   “Jyoti”   to   “Jyoti   Dalal”   in   the   certificates. The Board refused and the respondent approached the High Court. 40. The High Court considered the applicability of Byelaws 69.1(i) and 69.1(ii) and ruled that the said byelaws are inapplicable to the facts  of   the   case   as  the   respondent’s  case  is  not   one   for   change  of name but for incorporation of a surname which existed throughout in  the records of her  parents and for  which  no ambiguity  could be alleged. It observed thus: “8.   Looking   to   the   peculiar   facts   and   circumstance   of   the present case, we are of the opinion that the same does not fall 31 under   the   ambit   of   Clause   69(1)(i)   of   the   Examination   Bye­ Laws as:­ a)   This   is   not   a   case   of   change   of   name,   but   of incorporation   of   the   surname   of   the   person concerned, b)   This   is   not   a   case   where   something   which   was altogether   omitted   is   to   be   added,   as   the   parents’ names   were   available   in   full   in   the   records   of   the appellant­Board, c)   The   respondent   (original   petitioner)   in   this   case carries   the   surname   of   the   father   and   the   mother which   she   wanted   to   mention   after   her   name.   There is   no   dispute   about   her   identity   or   confusion   about the   veracity   of   the   name   which   she   seeks   to incorporate.” Before   parting,   the   High   Court   specifically   noted   that   its   decision must   not   be   treated   as   a   precedent   and   would   operate   on   the specific facts of the case. 41. The   appellant   has   assailed   the   decision   by   contending   that any   request   for   change   of   name   is   to   be   examined   as   per   Byelaw 69.1(i) and not beyond it.   If such change is not permissible under the said byelaw, then it would be wholly  improper  for  the Court to direct such changes.  It is contended that there was no challenge to the   validity   of   the   byelaws,   and   until   and   unless   the   byelaws   are declared   to   be   invalid,   the   Court   cannot   direct   any   action   in complete   contravention   thereof.     As   urged   in   previous   cases,   it   is added   that   the   respondent’s   case   failed   to   fulfil   the   condition 32 precedent   in   the   said   byelaw   –   prior   approval   by   a   Court   of   law followed by publication in gazette – and the impugned order had the effect of diluting these conditions. 42. The   appellant   has   submitted   that   the   relief   claimed   by   the respondent   is   highly   delayed   in   time   and   in   law,   delay   defeats discretion.  It is urged that the respondent was always aware of the absence of surname in her records and she kept on sleeping on her rights   for   a   period   of   seven   years   and   therefore,   the   loss   of limitation must bar any legal remedy for her. It is further submitted that such changes cannot be permitted in a routine manner as the credibility   attached   with   CBSE   certificates   would   be   compromised and   subsequent   changes   would   create   anomalies   in   the   record. Reliance   has   been   placed   upon   Abhishek   Kumar   @   Bal   Kishan vs.   Union   of   India   &   Ors. 22   to   urge   that   subsequent   issuance   of revised   certificates   would   create   discrepancy   in   the   record   and reflect   status   which   did   not   even   exist   at   the   time   of   making certificates. 22 (2014) 144 DRJ 8 (DB) : 2014 SCC OnLine Del 3459 33 43. The   appellant   has   submitted   that   exercise   of   jurisdiction under   Article   226   of   the   Constitution   in   this   manner   is unwarranted as it amounts to substitution of the views of the Court in the place of byelaws formulated on the basis of technical advice. It   is   urged   that   the   Court   must   be   reluctant   to   venture   into academic matters in this manner. CIVIL APPEAL NO.1827/2021 (arising out of SLP (C) No. 10948/2020) 44. The   challenge   in   this   appeal   is   against   the   decision   dated 13.7.2020   by   the   High   Court   of   Kerala   in   W.A.   No.   863/2020 confirming   the   order   of   the   learned   Single   Judge   in   W.P.   (C)   No. 21357/2019, wherein the respondent student’s prayer for change in date   of   birth   was   granted   on   the   basis   of   the   birth   certificate   in terms of the 2007 Byelaws, as applicable.   The observations of the High Court are similar to those in civil appeals arising from SLP (C) No(s).7381/2021   (@   Diary   No.   9445/2020),                                 SLP   (C) No(s).7382/2021   (@   Diary   No.   9482/2020)   and   SLP   (C) 34 No(s).7384/2021 (@ Diary No. 16291/2020).  We are not reiterating the same for the sake of brevity. 45. On perusal of the submissions, we find that the grounds urged for assailing the decision are also similar to those taken in previous appeals and we are not repeating the same. 46. In   addition   to   grounds   already   advanced,   the   respondent   has filed   elaborate   written   submissions   and   additional   written submissions   to   which   we   may   make   a   brief   reference.     It   is submitted   that   as   per   Byelaw   7   of   the   Examination   Byelaws,   the admission   procedure   upto   class   VIII   is   to   be   regulated   by rules/regulations/orders   of   the   concerned   State   Government. Accordingly, reference has been made to the Kerala Education Act, 1958   and   Chapter­VI   of   Rules   framed   thereunder   which   provides that   the   primary   source   for   determining   date   of   birth   is   birth certificate.   It is submitted that even under the Right to Education Act,   the   primary   proof   of   age   is   the   birth   certificate   and   therefore, primacy has to be accorded to birth certificate for determination of correct date of birth and CBSE’s Byelaws must provide for bringing their certificates in accord with such official or public documents.   35 47. In   additional   written   submissions,   the   respondent   has answered this Court’s query as to what would be the relevant point of  time  for  determining   the application of  byelaws.   It is submitted that   the   relevant   date   would   be   the   date   of   considering   the application i.e., the  Byelaws  in  force at the  time of considering  the application   for   recording   correction/change.     The   date   of examination   would   be   irrelevant   for   this   purpose.     Reliance   has been   placed   upon   Somdev   Kapoor   vs.   State   of   West   Bengal   & Ors. 23   and   State   of   Kerala   &   Ors.   vs.   Palakkad   Heritage Hotels 24  to advance the legal proposition that rules standing on the date   of   final   decision   by   the   competent   authority   would   be applicable. CIVIL APPEAL NO(S). 1828/2021  (arising out of SLP (C) No(s).7385/2021   (@ Diary No. 18711/2020)  48. The   challenge   in   this   appeal   is   against   the   judgment   dated 19.11.2019   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 2328/2019 confirming the order of learned Single Judge in W.P. (C) 23 (2014) 14 SCC 486 24 (2017) 13 SCC 672 36 No.   8465/2019   wherein   the   respondent   student’s   request   for change in date of birth was allowed.   The case of the respondent is that   his   date   of   birth   was   recorded   as   16.4.1994   instead   of 16.4.1995   in   the   school   records.     On   the   basis   of   the   birth certificate and other supporting documents, the respondent applied for   change   in   date   of   birth   which   was   rejected   by   the   appellant Board citing the 2007 Examination Byelaws. 49. The   High   Court   allowed   the   change   on   grounds   similar   to those in the previous appeals.  We are not repeating the same. 50. The   submissions   of   the   appellant   Board   are   also   similar   to those   in   previous   appeals   and   there   is   no   need   to   reiterate   the same. CIVIL APPEAL NO. 1829/2021 (arising out of SLP (C) No. 10959/2020) 51. The appellant Board has assailed the decision dated 3.7.2020 passed   by   D.B.   Special   Appeal   Writ   No.   450/2020   confirming   the order   of   learned   Single   Judge   in   W.P.   (C)   No.   8808/2019   allowing the   respondent   student’s   prayer   for   change   of   her   father’s   and 37 mother’s names in the certificates issued by the CBSE.  Citing it as an error, a request was made by the respondent for change of name of   father   from   “Vinod   Mittal”   to   “Vinod   Kumar   Jain”   and   mother from “Meenakshi Mittal” to “Meenakshi Agarwal”. 52. The   High   Court   did   not   consider   the   permissibility   of   this change   under   the   applicable   Byelaws   (as   amended   in   2018)   and instead noted that no prejudice would be caused to the Board if the said changes are allowed.  It observed thus: “It   is   noticed   that   in   the   writ   petition,   respondent   seeks   only to   amend   the   surname   of   her   parents   and   not   their   names. On a query by this Court from the counsel for the appellants that   on   account   of   change   of   surname,   what   prejudice   was going to be caused to the appellants, he has failed to give any response.” 53. The   submissions   advanced   by   the   appellant   are   substantially similar   to   those   adopted   in   previous   appeals.     Non­applicability   of Byelaws,   absence   of   any   typographical   error,   consonance   between school record and certificates, and lapse of substantial time despite knowing the alleged errors are primary submissions which form the basis   of   this   challenge.     We   are   not   elaborating   upon   the   same   to avoid repetition. 38 CIVIL APPEAL NO. 1830/2021 (arising out of SLP (C) No. 10801/2020 54. The   challenge   in   this   appeal   is   against   the   judgment   dated 4.6.2020   passed   by   the   Kerala   High   Court   in   W.A.   No.   697/2020 confirming   the   order   of   learned   Single   Judge   in   W.P.   (C)   No. 11791/2019,  wherein   the   respondent   student’s   request   for   change in   date   of   birth   was   allowed   in   terms   of   the   2007   Byelaws,   as applicable.     The   respondent’s   case   was   that   her   date   of   birth   was incorrectly   recorded   as   22.3.1990   instead   of   21.6.1989.     The   High Court   allowed   the   prayer   on   grounds   similar   to   those   in   appeals arising   from   SLP   (C)   No(s).   7381/2021   (@   Diary   No.   9445/2020), SLP (C) No(s). 7382/2021 (@ Diary No. 9482/2020),             SLP (C) No(s).   7384/2021   (@   Diary   No.   16291/2020)   and   SLP   (C)   No(s). 7385/2021   (@   Diary   No.   18711/2020).     We   are   not   reiterating   the same. 55. Having   gone   through   the   appeal   memo,   we   note   that   the submissions are similar to those in previous appeals and we are not repeating them. 39 CIVIL APPEAL NO. 1831/2021 (arising out of SLP (C) No. 10795/2020) 56. In   this   appeal,   the   challenge   is   against   the   decision   dated 6.8.2020 passed by the High Court of Kerala in W.A. No. 987/2020 confirming   the   order   of   learned   Single   Judge   in   W.P.(C)   No. 25663/2019, wherein the respondent student’s prayer for change of name of his mother and father was allowed and accordingly, CBSE was directed to modify the certificates. 57. Originally,   the   school   records   and   CBSE   certificates   recorded the father’s name as “Shaji” and mother’s name as “Jijimol”.  These names   were   in   also   in   accordance   with   the   old   birth   certificate   of the   respondent   dated   27.10.2002.     As   stated   by   the   respondent, they   noticed   this   mistake   for   the   first   time   in   2018   after   CBSE released the respondent’s Secondary School Examination certificate on   29.5.2018.     Thereafter,   the   respondent   applied   for   issuance   of fresh   birth   certificate   wherein   father’s   name   was   changed   from “Shaji”   to   “Shaji   P.”   and   mother’s   name   from   “Jijimol”   to   “Jijimol S.”.     It   was   issued   on   27.10.2018   and   in   furtherance   thereof,   the respondent   applied   to   the   appellant   Board   for   changing   the 40 certificates in light of the changed names.   The Board refused that request   citing   the   Byelaws   (as   amended   in   2018)   and   the   matter reached the High Court. 58. The grounds that weighed upon the High Court while granting the prayer are substantially similar to those in civil appeals arising from   SLP   (C)   No(s).   7381/2021   (@   Diary   No.   9445/2020),   SLP   (C) No(s).   7382/2021   (@   Diary   No.   9482/2020),   SLP   (C)   No(s). 7384/2021 (@ Diary No. 16291/2020), SLP (C) No(s). 7385/2021 (@ Diary No. 18711/2020) and SLP (C) No. 10801/2020. 59. The   grounds   urged   by   the   appellant   are   similar   to   those   in previous appeals and we are not reiterating the same. 60. The   respondent   has   filed   written   submissions   to   submit   that the present case does not involve any  delay  in applying for change of   name   as   they   took   prompt   action   upon   receiving   the   CBSE certificates   and   realizing   the   defect,   and   applied   for   a   new   birth certificate so that changes could be made at the earliest.   It is also submitted   that   it   is   not   a   case   of   change   of   name   or   correcting   a mistake   in   name   per   se.     Rather,   it   is   a   case   of   merely   including initials   of   mother   and   father   in   their   respective   names   in 41 accordance   with   a   duly   modified   birth   certificate   which   leaves   no question as regards the genuineness of record. CIVIL APPEAL NO. 1832/2021 (arising out of SLP (C) No. 10796/2020) 61. In   this   appeal,   the   appellant   (Board)   has   challenged   the decision   dated   19.12.2019   passed   by   the   High   Court   of   Kerala   in W.A.   No.   2513/2019   confirming   the   decision   of   learned   Single Judge   in   W.P.(C)   No.   14384/2019,   wherein   the   respondent student’s prayer for change of name from “Vaibhav R.” to “Vaibhav D.” in  certificates  issued by  the  Board was allowed in  terms of  the 2007 Byelaws, as applicable. 62. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 63. The   grounds   urged   by   the   appellant   have   already   been   urged in previous appeals and we need not repeat them. 42 CIVIL APPEAL NO(S). 1833/2021  (arising out of SLP (C) No(s). 7386/2021   (@ Diary No. 19181/2020) 64. The   appellant   Board   herein   has   impugned   the   decision   dated 8.11.2019   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 2207/2019 confirming the order of learned Single Judge in W.P. (C) No.   10410/2019,   wherein   the   respondent   student’s   prayer   for change   in   his   date   of   birth   was   allowed   on   the   basis   of   the   birth certificate issued by the appropriate authority in terms of the 2007 Byelaws, as applicable. 65. The   impugned   judgment   requires   no   elaboration   as   it   is reasoned in similar terms, as already delineated above. 66. The   grounds   urged   by   the   appellant   have   already   been   urged in previous appeals and we need not repeat them. CIVIL APPEAL NO. 1834/2021 (arising out of SLP (C) No. 11320/2020) 67. The appellant (CBSE) has approached this Court for assailing the decision dated 12.5.2020 passed by the High Court of Punjab & Haryana   at   Chandigarh   in   R.S.A.   No.   499/2020   declining   to 43 interfere with the decision of the District Judge, Karnal who upheld the   decision   of   the   Additional   Civil   Judge   (Senior   Judge),   Assandh in Civil Suit No. 204/2018 wherein, a declaratory relief was granted in   favour   of   the   respondent   student   declaring   his   date   of   birth   as 7.5.2004 instead of 15.2.2001, father’s name as “Joginder” instead of   “Joginder   Singh”   and   mother’s   name   as   “Darshan”   instead   of “Darshan   Devi”   (as   mentioned   in   the   CBSE   certificate).     The declaratory   relief   was   coupled   with   a   mandatory   injunction directing   the   appellant   Board   to   effect   necessary   changes   in   the certificates of the respondent. 68. The   High   Court   referred   to   the   birth   certificate   issued   by   the authorities   under   the   Registration   of   Births   and   Deaths   Act,   1969 and   noted   that   correctness   of   the   certificate   is   not   under   dispute and   thus,   the   information   recorded   in   the   certificate   cannot   be questioned.  It observed thus: “As   far   as   correctness   of   the   certificate   issued   by   the authorities   under   the   1969   Act,   identity   of   the   plaintiff   as also   correctness   in   the   names   of   his   parents   are   not disputed.” Noting   thus,   the   High   Court   declined   to   interfere   with   the concurrent findings of fact by the two Courts below. 44 69. In   addition   to   the   grounds   already   advanced   by   the   Board   in light   of   the   applicable   Byelaws   (as   amended   in   2018),   it   is submitted   that   the   relief   of   declaration   and   mandatory   injunction could   not   have   been   granted   by   the   Court   due   to   non­joinder   of necessary   parties   in   the   case.     It   is   submitted   that   Registrar   of Births   and   Deaths   (owing   to   change   in   date   of   birth)   and   the concerned school (owing to changes in their records) were necessary parties  in  the  case  and  ought  to   have  been   joined.  It is  urged  that the non­joinder would be fatal. 70. It is further submitted that the respondent’s claim was barred by   the   principle   of   estoppel   as   he   was   mandatorily   required   to submit his birth certificate in school at the time of admission as per Byelaw   6   of   the   Examination   Byelaws,   1995   so   that   the   school record could be in consonance with the birth certificate.   Since the respondent failed to produce the same at the time of admission, it is urged,   the   school   record   carried   the   information   voluntarily supplied in the admission form and no change can be permitted at this stage. 45 71. The   respondent   has   further   submitted   that   the   relief   of mandatory injunction was barred due to Sections 41(g) and 41(i) of the Specific Relief Act, 1963 which specifically provide that no such relief could be provided if the plaintiff when he/she has acquiesced of rights.   In the instant case, it is stated, the respondent failed to apply for change in date of birth for 15 years, despite there being a long   gap   of   three   years   between   the   recorded   date   and   modified date, and such conduct must bar any such relief. CIVIL APPEAL NO. 1835/2021 (arising out of SLP (C) No. 11558/2020) 72. The   appellant   Board   has   approached   this   Court   in   appeal against the judgment dated 29.7.2020 passed by the High Court of Kerala in W.A. No. 724/2020 confirming the order of learned Single Judge   in   W.P.   No.   24214/2019,   wherein   the   respondent   student’s prayer for change in date of birth from 30.5.1992 to 23.7.1991 was granted and original record was held to have recorded an incorrect date.  For reaching this conclusion, reliance was placed by the High Court upon a subsequently obtained birth certificate. 46 73. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 74. The   appellant   has   placed   reliance   upon   the   Byelaws   (existing before   2007)   to   assail   the   decision.     The   grounds   urged   by   the appellant have already been urged in previous appeals and we need not repeat them. CIVIL APPEAL NO(S). 1836/2021  (arising out of SLP (C) No(s). 7387/2021   (@ Diary No. 21923/2020) 75. The present appeal involves a challenge against the judgment dated   13.11.2019   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 2267/2019 confirming the order of learned Single Judge in W.P.(C) No.   8034/2019,   wherein   the   respondent   student’s   prayer   for change of name from “Ganga” to “Ganga S” and father’s name from “Rajendran   C”   to   “Rajendran   Pillai   C”   was   allowed   in   terms   of   the Byelaws (as amended in 2018). 76. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 47 77. The   grounds   urged   by   the   appellant   have   already   been   urged in previous appeals and we need not repeat them. CIVIL APPEAL NO(S). 1837/2021  (arising out of SLP (C) No(s). 7388/2021   (@ Diary No. 25053/2020) 78. In this appeal, the appellant (Board) has assailed the judgment dated   26.11.2019   passed   by   the   High   Court   of   Judicature   at Madras in W.A. No. 4077/2019 affirming the order of learned Single Judge with slight modification.  The respondent student had prayed for   change   of   his   father’s   name   from   “Fazal   Rehmaan”   to   “Shaik Fazul Rahiman” which was permitted by the learned Single Judge. In   writ   appeal   before   the   High   Court,   the   learned   counsel   for   the Board,   citing   the   applicable   Byelaws   (as   amended   in   2018), submitted   that   appropriate   precautions   ought   to   be   taken   while issuing such directions for change of name as there is a possibility of   misuse.       The   High   Court   observed   that   such   corrections   must not   be   permitted   for   ulterior   or   extraneous   reasons.     In   order   to prevent   such   possibility,   the   Board   was   permitted   to   obtain   an affidavit   in   the   nature   of   indemnity   against   any   such   exigency.   It observed thus: 48 “2.   We   find   that   the   request   made   by   the   learned   counsel   to that   extent   is   appreciable,   inasmuch   as   a   person   should   not be   allowed   to   carry   out   corrections   if   the   same   is   for   any ulterior motive or for any extraneous considerations that may have   itself   roots   either   in   any   form   of   impersonation   arising out   of   any   civil   or   criminal   activity.     In   this   regard,   it   will   be open   to   the   appellant   Board   to   obtain   an   affidavit   from   the candidate   in   the   nature   of   indemnity   against   any   such exigency   as   referred   to   above   and   correction   be   carried   out subject to such conditions as may be necessary.” 79. As   regards   cases   wherein   the   request   for   change   of   name   is bona fide  and there is no scope for prejudice, the decision of learned Single   Judge   directing   such   changes   was   held   to   be   correct.     The Court observed thus: “3.   On   the   other   hand,   we   find   that   if   correction   has   been genuinely   and   bona   fide   sought   and   no   prejudice   is   caused, then   in   that   event   the   conclusion   arrived   at   by   the   learned Single Judge cannot be said to suffer from any infirmity.” 80. The grounds urged by the appellant herein (CBSE) have since been adverted to and require no reiteration. CIVIL APPEAL NO. 1838/2021 (arising out of SLP (C) No. 15089/2020) 81. The   challenge   in   this   appeal   is   against   the   judgment   dated 25.9.2020   passed   in   W.A.   No.   1102/2020   affirming   the   order   of learned   Single   Judge   wherein   the   respondent   student’s   prayer   for change   in   date   of   birth   from   17.1.1992   to   17.1.1991   was   allowed 49 upon   payment   of   cost   of   Rs.1000   to   the   school   authority   and Rs.5000 to the Board.  Like previous cases, the prayer was granted on the basis of a subsequently obtained birth certificate and in light of the applicable 2007 Byelaws. 82. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 83. The   grounds   urged   by   the   appellant   have   also   been   urged   in previous appeals and we need not repeat them. CIVIL APPEAL NO. 1839/2021 (arising out of SLP (C) No. 15124/2020) 84. This   appeal   involves   a   challenge   to   the   judgment   dated 25.9.2020   passed   by   the   High   Court   of   Kerala   in   W.A.   No. 1037/2020 affirming the order of learned Single Judge, wherein the respondent   student’s   prayer   for   change   in   date   of   birth   in   the certificates   issued   by   the   Board   was   allowed   upon   payment   of certain   costs   to   the   school   and   the   Board.   Reliance   was   again placed   upon   a   subsequently   obtained   birth   certificate   for   ordering the said changes and on the applicable 2007 Byelaws. 50 85. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 86. The   grounds   urged   by   the   appellant   have   also   been   urged   in previous appeals and we need not repeat them. CIVIL APPEAL NO.1840/2021 (arising out of SLP (C) No. 15625/2020) 87. The   challenge   in   this   appeal   is   against   the   judgment   dated 7.9.2020   passed   by   the   High   Court   of   Kerala   in   W.A.     No. 1155/2020   confirming   the   order   of   learned   Single   Judge,   wherein the   respondent   student’s   prayer   for   change   of   his   father’s   name from   “Hashim   Abdulla”   to   “Hashim   A.”   and   mother’s   name   from “Shahina Duneera” to “Shahina Beegum D.S.” was allowed in terms of the applicable Byelaws (as amended in 2018). 88. In the facts of the case, the respondent obtained the certificate issued   by   the   Board   on   29.5.2018   after   passing   the   Secondary School   Examination,   2018   wherein   the   names   of   his   parents   were recorded   in   accordance   with   the   school   records   and   old   birth certificate. Contrary to the names in these documents, the names of 51 father and mother of the respondent were recorded as “Hashim A.” and   “Shahina   Beegum   D.S.”   respectively   in   their   school   leaving certificates.     In   light   of   this   conflict,   the   respondent   applied   to   the Registering Authority for issue of a corrected birth certificate under Section­15 of the Registration of Births and Deaths Act, 1969 read with Rule­11 of the Kerala Registration of Births and Deaths Rules, 1999.     The   High   Court   permitted   the   changes   in   accordance   with this subsequently obtained birth certificate. 89. The   impugned   judgment   requires   no   discussion   as   it   is reasoned in similar terms, as already delineated above. 90. The   grounds   urged   by   the   appellant   have   also   been   urged   in previous appeals and we need not repeat them. 91. Apart   from   grounds   already   advanced   in   previous   cases,   the respondents   have   advanced   certain   additional   grounds   in   support of   the   impugned   decision.     It   is   submitted   that   the   CBSE   has   no jurisdiction   or   power   to   deny   correction   of   records   belonging   to   a student   after   due   changes   by   competent   public   authorities   and acceptance   of   the   same   by   school.     It   is   further   submitted   that CBSE  is  a  society   and  its  Byelaws  cannot  be  treated  as  equivalent 52 to   a   law   made   by   a   competent   legislature.     Thus,   they   cannot   be invoked   to   deny   the  fundamental  rights  of   the   students  much   less being reasonable restriction. 92. The   respondents   have   further   questioned   the   vires   of   the Byelaws on the ground that the government resolution providing for the   power   to   frame   Byelaws   does   not   permit   the   Board   to   impose such   conditions   for   denying   corrections   in   certificates.     Relying upon Sections 76 and 77 of the 1872 Act, it is lastly submitted that the   certified   copies   of   public   records   are   duly   admissible   and   the Board ought to ensure that their certificates are corrected in light of such updated public records. T.P. (C) NOS. 1139­1140 OF 2020 93.  The petitioner (CBSE) herein seeks a direction from this Court to   withdraw   before   itself   two   proceedings,   namely   –   W.P.   (C)   No. 5828/2016   pending   before   the   Jharkhand   High   Court   and   L.P.A. No. 423/2020 pending before the High Court of Punjab & Haryana at   Chandigarh,   as   similar   questions   are   involved   in   these proceedings. 53 94. The former proceeding before the Jharkhand High Court is for change   of   name   of   the   student   from   “Saddam   Hussain”   to   “Sajid Hussain”   on   the   basis   of   changes   effected   in   Official   Gazette, Passport,   Aadhar   card,   Driving   License   and   PAN   card.     The proceeding   before   the   High   Court   of   Punjab   &   Haryana   at Chandigarh is against the decision of learned Single Judge in CWP No.  21388/2018,  wherein  the  student’s  prayer   for  change  of  name in   the   certificates   issued   by   the   Board   from   “Satish   Kumar   s/o Rampal” to “Shrey s/0 Rampal” was allowed on the basis of public notices   in   two   local   newspapers,   official   gazette   notification notifying change of name, Aadhar card and PAN card. 95. The Board submits that it is already contesting multiple cases before   this   Court   in   which   similar   questions   touching   upon   the power   of   Courts   to   issue   directions   for   changing   particulars   in CBSE   certificates   is   being   examined,   despite   there   being   a   clear prohibition   against   the   same   in   the   Examination   Byelaws.     The Board   submits   that   identical   arguments   are   required   to   be advanced by it at multiple forums and it is causing grave harm to it including in passing of conflicting directions. 54 96. Respondent   No.   6   (Satish   Kumar   @Shrey)   has   filed   “Note   on submissions”   wherein   various   grounds   have   been   advanced   to question the prohibitory Byelaws of the Board and support the case for   permitting   genuine   changes   in   certificates.     It   has   been submitted   that   the   Byelaws   are   not   statutory   in   nature   and   thus, they cannot be made as “law” within the meaning of Article 19(2) of the Constitution and cannot be the basis to deprive the students of their fundamental right to express their identity under Article 19(1) (a).     Reliance   has   been   placed   upon   Kabir   Jaiswal   vs.   Union   of India & Ors. 25  to support this position. 97. It is then submitted that there is a conflict between   Kalpana Thakur   &   Anr.   vs.   Central   Board   of   Secondary   Education   & Anr. 26   and   Vyshnav   @   Vishnu   Viswam   V.   vs.   Central   Board   of Secondary   Education   &   Ors. 27   as   regards   the   relevant   point   of time for determining the applicability of Byelaws, as amended from time   to   time.   Supporting   the   view   taken   in   Vyshnav 28 ,   it   is   urged 25 2020 SCC OnLine All 1488 26 2015 SCC OnLine Del 12156 27 2017 SCC OnLine Ker 39806 28 supra at Footnote No.27 55 that   the   relevant   point   of   time   ought   to   be   the   date   of   issuance   of certificate. 98. Having   gone   through   the   elaborate   set   of   submissions   and documents   on   record   in   the   respective   matter,   the   following   broad points emerge for our consideration: (i) Whether   the   CBSE   Examination   Byelaws   have   the   force   of law? (ii) Whether   examination   byelaws   impose   reasonable   restrictions on   the   exercise   of   rights   under   Article   19   of   the   Constitution including   fail   the   test   of   rationality   for   excessively   restricting the scope of permissible corrections/changes? (iii) Whether the Board is obliged to carry out corrections/changes in the certificates issued by it owing to correction/updation of public   records/documents   which   have   statutory   presumption of genuineness? (iv) Whether   the   examination   byelaws   in   force   on   the   date   of examination   conducted   by   CBSE   or   the   date   of   consideration of   the   application   for   recording   correction/change   would   be 56 relevant?    And,   whether   the  effect  of   correction   or  change,  as the case may be, will have retrospective effect from the date of issue of the original certificate? (v) Whether   writ   of   mandamus   issued   for   effecting  corrections   in CBSE   certificates   can   be   in   the   teeth   of   explicit   provisions   in the   examination   byelaws,   without   examining   validity   of   the byelaws? Point No. 1 99. Indubitably,   the   CBSE   Board   came   to   be   established   vide Government   of   India   resolution   dated   1.7.1929   with   a   view   to “enable it to play a useful role in the field of Secondary Education” and   “make   the   services   of   the   Board   available   to   various educational   institutions   in   the   country”,   as   stated   in   the Constitution of the Board.  Article 9 29  of the said Constitution deals with the “Powers and Functions of the Board”, which include to do all such things as may be necessary for furthering the objectives of 29  “9.   The Board shall have the following powers: ­   xxx xxx xxx           (xvi)   To   do   all   such   or   other   things   as   may   be   necessary   in   order   to   further   the objectives   of   the   Board   as         a   body   constituted   for   regulating   and   maintaining   the standard of secondary education.” 57 the Board.   One of the functions or so to say power of the Board is to make regulations for giving effect to the afore­stated resolution as predicated   in   Article   16 30   of   the   Constitution.     Clause   (2)   thereof envisages that the Regulation so framed may provide for conditions for issuing certificates for examination conducted by the Board.  We may also take note of Article 18 31   of the Constitution of the Board, which   makes   it   amply   clear   that   the   byelaws   to   be   framed   by   the Board   ought   to   be   consistent   with   and   subservient   to   the Regulations and the Resolution establishing the Board.  This Article also indicates that byelaws may be made for the purposes referred to   in   clauses   (a)   to   (c)   pertaining   to   procedural   aspects. Indisputably, the constitution/organisation or structure of CBSE is 30  “16.POWERS OF THE BOARD TO MAKE REGULATIONS xxx xxx xxx (2) In particular and without prejudice to any generality of the foregoing powers, the Board     may make Regulations for all or any of the following matters, namely: ….. (f)  The conditions for the award of certificates of the Board;” 31     “18.   The   Board   and   its   Committees   may   make   Bye­laws,   consistent   with   this Resolution and   the Regulations, for the following purposes, namely: (a) Laying down the procedure to be observed at their meetings and the number of members required to form a quorum; (b) Providing   for   all   matters   which,   consistent   with   this   Resolution   and   the Regulations, are to be prescribed by Bye­laws; and (c) Providing  for  all  other  matters  solely  concerning  the  Board  and  its  Committees and not provided for by the Resolution and the Regulations.” 58 not backed by a statute.  It is, therefore, a misnomer to characterise byelaws framed by the Board as statutory. 100. The real question is: whether byelaws so framed have the force of law?   101. To have the force of law, it must qualify the test predicated in Article   13   of   the   Constitution,   else   it   would   be   mere   contractual terms   of   engagement.     For   the   nature   of   activities   undertaken   by the   Board  including   the  powers  and   functions  of   the   Board,   it  can be safely  assumed that the Board is a State within the meaning of Article 12 of the Constitution of India and as a corollary thereof, its actions   would   be   amenable   to   Part­III   of   the   Constitution   of   India. The   fact   that   the   Board   can   be   treated   as   a   State   within   the meaning   of   Article   12   of   the   Constitution   does   not   mean   that   the byelaws   framed   by   it   would   necessarily   become   law   within   the meaning   of   Article   13   of   the   Constitution   of   India.     Only   a   “law” under Article 13 can be reckoned as a restriction in respect of rights guaranteed under Article 19 of the Constitution. 102. Before we proceed to analyse any further, it would be apposite to   reproduce   Article   13   of   the   Constitution   of   India   to   answer   the 59 point   under   consideration.     Article   13   of   the   Constitution   reads thus:­ “13.   Laws   inconsistent   with   or   in   derogation   of   the fundamental   rights.—   (1)   All   laws   in   force   in   the   territory   of India   immediately   before   the   commencement   of   this Constitution,   in   so   far   as   they   are   inconsistent   with   the provisions   of   this   Part,   shall,   to   the   extent   of   such inconsistency, be void. (2)   The   State   shall   not   make   any   law   which   takes   away   or abridges the rights conferred by this Part and any law made in contravention   of   this   clause   shall,   to   the   extent   of   the contravention, be void. (3) In this article, unless the context otherwise requires, — (a)   “law”   includes   any   Ordinance,   order,   bye­law,   rule, regulation, notification, custom or usage having in the territory of India the force of law; (b)   “laws   in   force”   includes   laws   passed   or   made   by   a Legislature or other competent authority in the territory of India   before   the   commencement   of   this   Constitution   and not   previously   repealed,   notwithstanding   that   any   such law or any part thereof may not be then in operation either at all or in particular areas. (4) Nothing in this article shall apply to any amendment of this Constitution made under article 368.” (emphasis supplied) 103. The tenor of Article 13 clearly suggests that it was not enacted to restate the obvious proposition that all statutory laws are “laws” in   any   legal   system.     For,   it   requires   no   restatement   that   laws enacted   by   the   legislature   are   “laws”.     The   underlying   purpose   of 60 defining   “law”   under   Article   13   is   to   encompass   a   practical administrative   reality   that   there   can   be   laws   other   than   ordinary statutory   laws.     It,   therefore,   takes   within   its   sweep   those   matters (declaration in the form of Byelaws in this case) as having the “force of law”  albeit  not enacted by the legislature as such. 104. For,   it   defines   “law”   to   include   ordinances,   orders,   byelaws, rule,   regulation   or   notification   issued/made   by   the   State.     The precise   meanings   of   these   terms   cannot   be   confined   in   the   rigidity of   language   and   the   same   is   neither   desirable   nor   required   in   the present case. 105. The   examination   revolves   around   the   expression   “ having   in the   territory   of   India   the   force   of   law”,   irrespective   of   the packaging in which the said provision is formally couched. The text impels   us   to   focus   on   the   substance   of   the   provision,   and   not   its form. Broadly speaking, law made by State refers to a body of rules which   shapes   the   rights   and   liabilities   of   persons   in   a   universal sense as opposed to a private transaction between parties. Such law has the ability to bind people by providing for all prominent aspects of   their   conduct   as   the   subjects   of   law.   Therefore,   any 61 rule/notification/order/byelaw   issued/made   by   the   State   or   its instrumentalities   would   have   the   force   of   law   and   bind   all   entities subjected  to   it  and   operates  as  a   code  of   conduct   to   regulate  their functioning.   Yet   another   crucial   characteristic   would   be enforceability   in   a   court   of   law.   Needless   to   observe,   we   are   not talking   about   binding   codes   or   set   of   rules   decided   by   parties   for themselves   as   they   fall   under   the   realm   of   law   of   contract.   We   are dealing with rules which flow from the instrumentality of the “State” during the performance of essential public functions. 106. CBSE,   despite   being   packaged   as   a   registered   society,   is performing an essential public function for the government since its establishment in 1929.   In  Binny Ltd. & Anr. vs. V. Sadasivan & Ors. 32 ,   this   Court   laid   down   certain   characteristics   of   public functions thus: “11.   ...It   is   difficult   to   draw   a   line   between   public   functions and   private   functions   when   they   are   being   discharged   by   a purely   private   authority.   A   body   is   performing   a   "public function"   when   it   seeks   to   achieve   some   collective   benefit   for the   public   or   a   section   of   the   public   and   is   accepted   by   the public   or   that   section  of   the   public   as   having   authority   to   do so.   Bodies   therefore   exercise   public   functions   when   they intervene   or   participate   in   social   or   economic   affairs   in   the public interest.  In a book on Judicial Review of Administrative 32 (2005) 6 SCC 657 62 Action   (5th   Edn.)   by   de   Smith,   Woolf   &   Jowell   in   Chapter   3, para 0.24, it is stated thus: "A   body   is   performing   a   ‘public   function’   when   it seeks to achieve some collective benefit for the public or   a   section   of   the   public   and   is   accepted   by   the public   or   that   section   of   the   public   as   having authority   to   do   so.   Bodies   therefore   exercise   public functions   when   they   intervene   or   participate   in   social   or economic   affairs   in   the   public   interest.   This   may   happen in   a   wide   variety   of   ways.   For   instance,   a   body   is performing   a   public   function   when   it   provides   ‘public goods’   or   other   collective   services,   such   as   health   care, education and personal social services, from funds raised by   taxation.   A   body   may   perform   public   functions   in   the form   of   adjudicatory   services   (such   as   those   of   the criminal  and  civil   courts   and  tribunal  system).   They   also do   so   if   they   regulate   commercial   and   professional activities   to   ensure   compliance   with   proper   standards. For all these purposes, a range of legal and administrative techniques   may   be   deployed,   including   rule­making, adjudication   (and   other   forms   of   dispute   resolution); inspection; and licensing. Public   functions   need   not   be   the   exclusive   domain   of the   State.   Charities,   self­regulatory   organizations   and other nominally private institutions (such as universities, the Stock Exchange, Lloyd's of London, churches) may in reality also perform some types of public function. As Sir John   Donaldson,   M.R.   urged,   it   is   important   for   the courts   to   ‘recognise   the   realities   of   executive   power’ and   not   allow   ‘their   vision   to   be   clouded   by   the subtlety   and   sometimes   complexity   of   the   way   in which it can be exerted’.  Non­governmental bodies such as these are just as capable of abusing their powers as is Government.”” (emphasis supplied) The principles associated with a public function deducible from the above analysis can be illustratively culled out as follows: 63 a.   Extension   of   collective   benefit   to   public   by   a   public authority;   b.   Participation   in   social   or   economic   affairs   including health, education, social services etc.; c.   Private   bodies   or   charitable   institutions   performing public   functions   could   also   be   regulated   in   the   same manner as a public authority. In   the   school   education   structure   as   we   have   it,   there   are   state government   boards   limited   to   respective   states.     There   are   central boards   having   its   area   of   operation   throughout   India,   namely, Council   for   the   Indian   School   Certificate   Examinations   (ICSE),   a private   board;   International   Baccalaureate   (IB),   formerly   known   as International   Baccalaureate   Organization   (IBO)   a   non­profit foundation/organization   having   headquarter   in   Geneva, Switzerland; and CBSE. 107. CBSE is the only central body for conducting examinations in the country created by a resolution of the Central Government.   All the bodies constituted at various levels are working in the direction of   just   educational   governance.     Article   41   of   the   Constitution, couched as a directive, is the source behind the basic functioning of 64 the CBSE Board as it secures nothing but right to education.   It is participating   in   educational   affairs   which   form   an   intrinsic   part   of social affairs. The CBSE Board is a public authority functioning  in public interest for the performance of a public function. 108. We may gainfully refer to the Constitution of the Board which reaffirms the  public  character   of the  Board  as the  ultimate control over   the   functioning   of   the   Board   is   exercised   by   the   Ministry   of Education (now Ministry of Education & Social Welfare) 33 . Article 1 states that: “1.   The   Board   shall   conduct   examinations   at   the   secondary stage of the education and such other examinations as it may consider   fit,   subject   to   the   approval   of   the   Controlling Authority   or   as   it   may   be   called   upon   to   conduct   by   the Government   of   India,   Ministry   of   Education,   (now   Ministry   of Education & Social Welfare) and do such acts ancillary to the objects as may be necessary.” Article 4 further reads thus: “4.   The   Secretary   to   the   Government   of   India,   Ministry   of Education   (now   Ministry   of   Education   and   Social   Welfare) shall continue to be the Controlling Authority of the Board.” 109. Reverting   to   the   CBSE   Examination   Byelaws,   the   same   are couched   in   the   form   of   a   code.       They   provide   for   all   essential aspects   relating   to   formal   education   of   a   student   including 33 Now known as “Ministry of Human Resource Development” 65 admission,   examination,   migration,   transfer,   curriculum,   fee   for various   services,   issuance   of   verified   certificates,   modifications   in certificates   etc.     This   Byelaws,   therefore,   bind   the   parties   and   are duly enforceable in a court of law, even by way of writ remedies as we have seen in the present batch of petitions. 110. To put it differently, the Byelaws of the Board have the force of law and must be regarded as such for all legal purposes.   It would serve no meaningful purpose to hold these authoritative set of rules originating from an instrumentality of the State as mere contractual terms despite there being overwhelming public interest in their just application. 111. The   argument   that   Byelaws   of   the   Board   are   contractual elements   as   CBSE   is   a   registered   society   unbacked   by   a   statute cannot   be   accepted   for   at   least   four   reasons   –   first ,   CBSE   is   not   a private corporate body.   It is a juristic person  and a “State”  within the meaning of Article 12, which in itself warrants its amenability to the   courts   including   constitutional   writ   courts;   second ,   the functions   performed   by   the   CBSE   Board   are   public   functions   and not private functions;  third , the test of “force of law” takes within its 66 sweep   the   nature   of   rule,   its   authoritative   impact   on   the   subjects, nature of function performed by the rule making body, the origin of the body, the binding value of the rules, existence of any competing set   of   rules   and   fourth ,   absence   of   statute   does   not   automatically render the rules to be contractual terms, as already observed.  112. As   in   the   ultimate   analysis,   the   Byelaws   operate   as   law,   the scrutiny   of   this   Court   cannot   be   undermined   by   giving   them   an artificial colour.   For a student enrolled with the CBSE, there is no other   body   of   rules   but   the   subject   Byelaws   for   dealing   with   all significant   aspects   of   her   education.     By   now   it   is   an   established tenet   that   even   body   corporates,   co­operative   societies,   registered societies   etc.   can   be   declared   as   instrumentalities   of   the   State,   for the   only   reason   that   the   outer   form   of   organization   must   not   be allowed   to   defeat   the   ultimate   constitutional   goal   of   protection   of fundamental   rights   as   and   when   they   suffer   at   the   hands   of   the State,   directly   or   indirectly.     The   Court   ought   to   intervene   with circumspection   even   when   the   public   body   derives   its   authority from a government resolution. 67 113. We say so because there is an evolving body  of jurisprudence enunciating   that   the   principle   of   presumption   of   constitutionality attached   with   statutes   ought   not   to   be   extended   to   subordinate legislations   with   the   same   vigour.       For,   the   legislature   enjoys   the sacred backing of people’s will and naturally, every act of legislature is   presumed   to   be   constitutional.     In   other   words,   the   Courts generally do not look upon duly enacted laws with suspicion at the first   glance   as   they   enjoy   legal   presumption   of   its   validity. Nevertheless, circumspect intervention on the part of the Court is to advance   constitutional   protection   for   guarantees   under   Part­III   of the Constitution. 114. Arguendo,   the   Examination   Byelaws   are   not   “law”   under Article   13,   it   would   not   affect   the   power   of   the   Court   to   scrutinize them in reference to Part­III of the Constitution of India as CBSE is “State”   within   the   meaning   of   Article   12   and   all   its   actions   are consequently subject to Part­III. 68 Point No. 2 115. The   question   whether   Byelaws   under   consideration   impose reasonable restrictions on the exercise of rights under Article 19 of the Constitution of India, may have to be understood in the context of enunciation of this Court that the core existence of an individual is not exemplified by her outer characteristics but by her inner self­ identification   and   also   about   the   significance   of   the   acquired identity in the form of name.  The identity of an individual is one of the   most   closely   guarded   areas   of   the   constitutional   scheme   in India.  The sanctity of identity has been recognized by this Court in a   plethora   of   cases   including   National   Legal   Services   Authority vs.   Union   of   India   &   Ors. 34 ,   Navtej   Singh   Johar   &   Ors.   vs. Union   of   India   through   Secretary,   Ministry   of   Law   and Justice 35   and   K.S.   Puttaswamy   and   Anr.   vs.   Union   of   India   & Ors 36 .   In   fact,   in   Navtej   Singh   Johar 37 ,   the   Court   noted   how   the core   existence   of   an   individual   is   not   exemplified   by   her   outer characteristics but by her inner self­identification. In the context of 34 (2014) 5 SCC 438 35 (2018) 10 SCC 1 36 (2017) 10 SCC 1 37 supra at Footnote No.35 69 natural   identity   of   an   individual,   this   Court   in   Navtej   Singh Johar 38  had noted that: “5.   The   natural   identity   of   an   individual   should   be   treated   to be   absolutely   essential   to   his   being.   What   nature   gives   is natural.   That   is   called   nature   within.   Thus,   that   part   of   the personality   of   a   person  has   to  be  respected   and   not   despised or   looked   down   upon.   The   said   inherent   nature   and   the associated natural impulses in that regard are to be accepted. Non­acceptance   of   it   by   any   societal   norm   or   notion   and punishment by law on some obsolete idea and idealism affects the   kernel   of   the   identity   of   an   individual.   Destruction   of individual   identity   would   tantamount   to   crushing   of intrinsic   dignity   that   cumulatively   encapsulates   the values   of   privacy,   choice,   freedom   of   speech   and   other expressions.   It   can   be   viewed   from   another   angle.   An individual   in   exercise   of   his   choice   may   feel   that   he/she should be left alone but no one, and we mean, no one, should impose solitude on him/her.” (emphasis supplied) 116.   Identity,   therefore,   is   an   amalgam   of   various   internal   and external   including   acquired   characteristics   of   an   individual   and name can be regarded as one of the foremost indicators of identity. And   therefore,   an   individual   must   be   in   complete   control   of   her name and law must enable her to retain as well as to exercise such control freely “for all times”.   Such control would inevitably include the aspiration of an individual to be recognized by a different name for  a   just  cause.     Article   19(1)(a)   of  the   Constitution   provides   for   a 38 supra at Footnote No.35 70 guaranteed   right   to   freedom   of   speech   and   expression.   In   light   of Navtej   Singh   Johar 39 ,   this   freedom   would   include   the   freedom   to lawfully express one’s identity in the manner of their liking. In other words,   expression   of   identity   is   a   protected   element   of   freedom   of expression under the Constitution.  117. Having   recognized   the   existence   of   this   right,   the   essential question pertains to the rights that flow due to the change of name. The   question   becomes   vital   because   identity,   as   stated   above,   is   a combination of diverse set of elements.   Navtej Singh Johar 40  dealt with   “natural   identity”   and   here   we   are   dealing   with   name,   which can   only   be   perceived   as   an   ‘acquired   identity’.     Therefore,   the precise   scope   of   right   and   extent   of   restrictions   could   only   be determined upon deeper examination. 118. To   begin   with,   it   is   important   to   explain   what   we   understand by this right to change of name as a constituent element of freedom of   expression   of   identity.     Any   change   in   identity   of   an   individual has   to   go   through   multiple   steps   and   it   cannot   be   regarded   as complete   without   proper   fulfilment   of   those   steps.     An   individual 39 supra at Footnote No.35 40 supra at Footnote No.35 71 may   self­identify   oneself   with   any   title   or   epithet   at   any   point   of time.   But the change of identity would not be regarded as formally or legally complete until and unless the State and its agencies take note   thereof   in   their   records.     Afterall,   in   social   sphere,   an individual   is   not   only   recognized   by   how   an   individual   identifies oneself   but   also   by   how   his/her   official   records   identify   him/her. For,   in   every   public   transaction   of   an   individual,   official   records introduce   the   person   by   his/her   name   and   other   relevant particulars.  119. Thus,   the   essential   question   is   whether   the   aforesaid   right   to alter   name   would   mean   that   the   State   and   its   agencies   are unconditionally   bound   to   reckon   the   changed   identity   of   the individual  and   give  recognition  to   the  same  by  altering  its  records, whenever such request is made by him/her. 120. Going   by   the   very   nature   of   rights  under   Article  19,   the   right to get changed name recorded in the official (public) records cannot be   an   absolute   right   and   as   a   matter   of   public   policy   and   larger public   interest   calls   for   certain   reasonable   restrictions   to   observe consistency and obviate confusion and deceptive attempt. 72 121. We   may   now   examine   whether   CBSE   Byelaws   are   just   and reasonable   restrictions   in   the   context   of   rights   guaranteed   under Part­III and in the interests of the general public. 122. The   test   of   reasonableness   requires   that   the   impugned   law   is intelligently   crafted   in   such   a   manner   that   it   is   able   to   justify   the ultimate   impact   of   the   law   on   its   subjects.     If   it   restricts,   it   must restrict   on   the   basis   of  reason   and  if   it  permits,  it   must   permit  on the   basis   of   reason.     Similarly,   if   a   law   draws   a   classification,   it must   classify   intelligently   i.e.,   backed   by   reason.   Reason   is   the foundation of all laws and their validity is immensely dependent on the   availability   of   sound   reason.    Equally   crucial   is  the   availability of a legitimate object. It is important to note that reasonableness is adjudged   in   the   specific   context   of   the   case   and   is   not   confined   to the words of a definition. In  Om Prakash & Ors. vs. State of U.P. & Ors. 41 , this Court noted thus: “32.   The   concept   of   “reasonableness”   defies   definition. Abstract   definition   like   “choice   of   a   course   which   reason dictates”   as   propounded   in   the   earliest   case   of   this   Court   in Chintamanrao 42   is   elastic.   In   the   subsequent   case   of   V.G. Row 43   therefore,   this   Court   has   observed   that   “no   abstract 41  (2004) 3 SCC 402 42  Chintamanrao vs. State of M.P., AIR 1951 SC 118 43  The State of Madras vs. V.G. Row, AIR 1952 SC 196 73 standard   or   general   pattern”   of   reasonableness   can   be   laid down as applicable to all cases. Legal author Friedmann in his book   Legal   Theory,   4th   Edn.,   at   pp.   83­85,   comments   that reasonableness   is   an   expression   used   to   convey   basically   the natural   law   ideal   of   “justice   between   man   and   man”.   The concept   of   “reasonable   man”   is   also   an   application   of   the principles   of   natural   justice   to   the   standard   of   behaviour expected   of   the   citizen.   The   functional   and   conceptual implication   of   the   term   “reasonableness”   is   that   it   is essentially   another   word   used   for   public   policy.   It   means   the application   of   the   underlying   principles   of   social   policy   and morality   to   an   individual   case.   Friedmann   further   observes that   the   “test   of   reasonableness   is   nothing   substantially different   from   'social   engineering',   'balancing   of   interests',   or any   of   the   other   formulas   which   modern   sociological   theories suggest as an answer to the problem of the judicial function”.” In   V.G.   Row 44 ,   the   Court,   noting   that   there   can   be   no   general pattern   of   reasonableness,   laid   down   certain   factors   to   be   kept   in mind while determining this question thus: “(15) …It is important in this context to bear in mind that the test   of   reasonableness,   wherever   prescribed,   should   be applied to each individual statute impugned, and no abstract standard,   or   general   pattern   of   reasonableness   can   be   laid down   as   applicable   to   all   cases.   The   nature   of   the   right alleged   to   have   been   infringed,   the   underlying   purpose of   the   restrictions   imposed,   the   extent   and   urgency   of the evil sought to be remedied thereby, the disproportion of  the imposition, the prevailing  conditions  at the time, should all enter into the judicial verdict.  …” (emphasis supplied) 123. As   noted   above,   the   Byelaws   permit   change   of   name   only   if permission   from   the   Court   has   been   obtained   prior   to   the 44 supra at Footnote No.43 74 publication   of   result.     It   puts   a   clear   embargo   on   any   change   of name   sans   prior   permission   before   the   publication.     The   provision is problematic on certain counts.  Firstly, it is not a mere restriction on the right, it is a complete embargo on the right post publication of   result   of   the   candidate.     It   fails   to   take   into   account   the possibility of need for change of name after the publication of result including   the   uncertainty   of   timeline   required   to   obtain   such declaration   from   the   Court   of   law   due   to   law’s   delay   and   upon which   the   candidate   has   no   control   whatsoever.     Whereas,   while amending   the   Byelaws   in   2007,   the   CBSE   itself   had   noted   that children   are   not   of   mature   age   while   passing   school   examinations and they may not be in a position to decide conclusively  on issues concerning   their   identity.     The   Byelaws   completely   overlook   this possibility when it ordains seeking declaration from the Court prior to   the   publication   of   results   of   the   concerned   examination conducted by it. 124. The   overriding   state   interest,   as   per   the   Board,   to   retain   this stringency   is   nothing   but   efficiency   of   administration. Administrative   efficiency,   despite   being   a   crucial   concern,   has   not 75 been and cannot be elevated to a standard that it is used to justify non­performance of essential functions by an instrumentality of the State.     To   use   administrative   efficiency   to   make   it   practically impossible   for   a   student   to   alter   her   identity   in   the   Board certificates,   no   matter   how   urgent   and   important   it   is,   would   be highly   disproportionate   and   can   in   no   manner   be   termed   as   a reasonable   restriction.     Reasonableness   would   demand   a   proper balance   between   a   student’s   right   to   be   identified   in   the   official (public) records in manner of her choice and the Board’s argument of   administrative   efficiency.     To   sustain   this   balance,   it   would   be open   to   the   Board   to   limit   the   number   of   times   such   alterations could   be   permitted   including   subject   to   availability   of   the   old records   preserved   by   it   as   per   the   extant   regulations.     But   to   say that   post   the   publication   of   examination   results   and   issuance   of certificates, there can be no way to alter the record would be a case of total prohibition and not a reasonable restraint. 125. The   limitation   as   regards   maximum   period   upto   which changes can be permitted also requires a different approach.  Upon receiving   the   certificates,   the   student   would   naturally   be   put   to 76 notice   of   the   particulars   of   certificates.     Due   to   young   age   and inadvertence   including   being   casual   and   indolent,   a   student   may fail   to   identify   the   errors   or   to   understand   the   probable   impact   of those   errors   and   accordingly,   may   not   apply   for   rectification immediately.  It is also possible that a student may not have to use the   certificates   immediately   after   passing   out   and   by   the   time   she uses   them,   the   limitation   period   for   correction   may   elapse. Therefore,   a   realistic   time   for   permitting   corrections   is   very important.     Indeed,   it   can   be   commensurate   with   the   statutory   or mandatory   period   upto   which   CBSE   is   obliged   to   preserve   its   old record. 126. However, we need not explore upon the question as to whether the exercise of a fundamental right can be foreclosed by prescribing a rigid period of limitation.  In case of any ordinary civil rights, it is important that the action for enforcement of such rights is initiated in   prescribed   time   and   consistency   is   maintained,   but   is   it permissible to say the same about fundamental rights?   The rights which   are   recognised   as   fundamental   under   the   Constitution   are “preferred   or   chosen   freedoms”   and   a   very   sensitive   and   realistic 77 approach   has   to   be   taken   in   such   matters.     We   wonder   whether after the lapse of prescribed time, let us say 3 years, there could be no   reasonable   and   legitimate   circumstances   to   warrant   change   of name. 127. At   the   same   time,   there   is   merit   in   CBSE’s   argument   that frequent   changes   cannot   be   permitted   as   there   is   scope   of   abuse and   misuse,   apart   from   administrative   burden.     This   argument cannot   be   lightly   brushed   aside.     We   deem   it   fit   to   observe   that same   concerns   could   apply   to   other   bodies   as   well,   like   Unique Identification Authority of India 45  and Passport Authority. 128. As   regards   the   argument   of   misuse,   no   doubt,   there   are instances  of   misuse  of   provisions  that   permit   change   of  identity  in criminal  matters.   However, mere possibility  of abuse  cannot deter the   Board   from   fulfilling   their   essential   functions.     A   possibility   of abuse   cannot   be   used   to   deny   legitimate   rights   to   citizens.     The balance   simply   does   not   tilt   in   favour   of   such   a   proposition.     The course   of   law   cannot   choose   to   change   its   stream   merely   because there are apprehensions of abuse on the way.  The Board’s concern 45  for short, “UIDAI” 78 is only to regulate and maintain efficient educational standards.   It is   not   a   penal   authority.     If   any   of   the   provisions   of   Byelaws   are subjected   to   misuse   or   abuse   by   anyone,   the   Board   would   be   well within   its   rights   to   approach   the   appropriate   body   for   necessary penal or  civil action.   As a nodal agency  made for  a specific public purpose, CBSE can only use its means and resources to put proper safeguards in place while performing its functions.   More so, when it is not even the job of the Board to verify anything, as changes are made   after   grant   of   permission   by   a   Court   of   law.     There   is involvement   of   judicial   application   of   mind.   The   Board   only   has   to give effect to the Court order granting permission, as and when it is so pronounced irrespective of publication of examination results in earlier point of time. 129. Administrative   efficiency,   we   must   note,   cannot   be   the   sole concern   of   CBSE.   Every   institution   desires   efficiency   in   their functioning.     But   it   does   not   mean   that   efficiency   is   achieved   by curbing   their   basic   functions.   Article   9   of   CBSE’s   Constitution,   in point (xvi), instructively  states that  CBSE is a body  constituted for 79 “regulating   and  maintaining”  the  standard  of  secondary  education. The same is reproduced again for ready reference: “9.  The Board shall have the following powers:­ xxx xxx xxx (xvi)   To   do   all   such   or   other   things   as   may   be   necessary   in order   to   further   the   objectives   of   the   Board   as   a   body constituted for regulating and maintaining the standard of secondary education .” (emphasis supplied) The   terms   “regulation”   and   “maintenance”   are   terms   of   very   wide import and signify that the functioning of the Board is not narrowed down   in   any   manner   whatsoever.     Regulation   of   standard   of education would empower the Board to take all necessary steps, as permissible   under   the   Resolution   and   Regulations,   to   control   all possible aspects of school education that may have a bearing on its standard.  Quality of curriculum, services extended to the students, effective   grievance   redressal   mechanism,   oversight   over   affiliated schools   etc.   are   some   of   the   essential   elements   touching   upon   the standard   of   education.     Maintenance   of   those   standards   would demand constant upgradation of rules and services of the Board in tune with  changing  needs of  the students  and  the  ultimate  goal of education.   80 130. One   of   the   primary   functions   of   the   Board   is   to   grant certificates to its students.  Effective maintenance and regulation of standard of education would include complete accountability of the Board   in   grant   of   such   certificates   and   its   duty   does   not   get extinguished   after   publication   of   examination   results   and   issue   of certificates.     Rather,   it   extends   to   taking   care   of   post­publication concerns of students as and when they emerge, as students seek to use   their   certificates   for   purposes   of   higher   education   and   career opportunities.     A   narrow   reading   of   the   functions   of   the   Board would   leave   glaring   gaps   in   the   field   of   school   education   and   may jeopardize the welfare of students with legitimate concerns. 131. The   concerned   Byelaw   has   been   framed   on   the   assumption that there can be no situation wherein a legitimate need for change of name could arise for a student after publication of results.   It is presumed that only typographical/factual errors could come in the certificates   and   they   can   be   corrected   using   the   provision   for corrections.   The presumption, we must note, is erroneous, absurd and   distances   itself   from   the   social   realities.     There   can   be numerous   circumstances   wherein   change   of   name   could   be   a 81 legitimate   requirement  and  keeping   the   ultimate  goal   of  preserving the   standard   of   education   in   mind,   the   Board   must   provide   for   a reasonable opportunity to effect such changes.    132. It would not be out of place to note that the two parties here – the Board and students – are not in an equal position of impact.  In other   words,   the   balance   of   convenience   would   tilt   in   favour   of students.   For, they stand to lose more due to inaccuracies in their certificates   than   the   Board   whose   sole   worry   is   increasing administrative   burden.     The   obligation   of   Board   to   take   additional administrative burden is no doubt onerous but the propensity  of a student   losing   career   opportunities   due   to   inaccurate   certificate   is unparalleled.     Illustratively,   a   juvenile   accused   of   being   in   conflict with   the   law   or   a   victim   of   sexual   abuse   whose   identity   gets compromised   due   to   lapses   by   media   or   the   investigative   body, despite   there   being   complete   legal   protection   for   the   same,   may consider changing the name to seek rehabilitation in the society in exercise   of  her   right   to   be   forgotten.    If   the   Board,   in  such   a   case, refuses to change the name, the student would be compelled to live with   the   scars   of   the   past.     We   are   compelled   to   wonder   how   it 82 would not be a grave and sustained violation of fundamental rights of  the  student.   In such  circumstances, the  avowed public interest in   securing   rehabilitation   of   affected  persons  would  overwhelm  the Board’s   interest   in   securing   administrative   efficiency.     In   fact,   it would   be   against  the   human   dignity   of   the   student,   the   protection whereof is the highest duty of all concerned.   A Board dealing with maintenance of educational standards cannot  arrogate to  itself the power to impact identity of students who enrol with it.  The right to control   one’s   identity   must   remain   with   the   individual,   subject,   of course, to reasonable restrictions as observed above and as further discussed later. 133. The utility of certificates issued by the Board is not confined to educational  purposes anymore.   They  serve  a social  purpose  today and are often used to cross verify particulars like name and date of birth while applying for other government identity documents.  They assume   immense   relevance   while   applying   for   various   jobs,   both public and private.   Interestingly, CBSE itself has argued at length on   the   importance   and   authoritative   value   of   their   certificates.     In such   circumstances,   an   inaccuracy   or   denial   of   change   could   be 83 fatal to a student’s future prospects and all these concerns cannot be brushed aside in the name of administrative exigencies. 134. Pertinently,   the   Parliament   is   also   alive   to   the   social   realities having   bearing   on   identity   documents.   There   are   various   statutory enactments   wherein   detailed   provisions   are   made   for   change   of identity.     The   UIDAI   allows   changes   in   the   Aadhar   card   upon fulfilment   of   required   conditions.   Section­31   of   Aadhaar   (Targeted Delivery   of   Financial   and   Other   Subsidies,   Benefits   and   Services) Act,   2016   provides   for   changes   in   the   records.     The   provision permits both demographic and biometric changes. It reads thus: “ 31.   Alteration   of   demographic   information   or   biometric information. —   (1) In case any demographic information of an Aadhaar   number   holder   is   found   incorrect   or   changes subsequently,   the   Aadhaar   number   holder   shall   request   the Authority to alter such demographic information in his record in   the   Central   Identities   Data   Repository   in   such   manner   as may be specified by regulations. (2)   In   case   any   biometric   information   of   Aadhaar   number holder   is   lost   or   changes   subsequently   for   any   reason,   the Aadhaar   number   holder   shall   request   the   Authority   to   make necessary   alteration   in   his   record   in   the   Central   Identities Data   Repository   in   such   manner   as   may   be   specified   by regulations. (3)   On   receipt   of   any   request   under   sub­section   (1)   or   sub­ section   (2),   the   Authority   may,   if   it   is   satisfied,   make   such alteration   as   may   be   required   in   the   record   relating   to   such Aadhaar   number   holder   and   intimate   such   alteration   to   the concerned Aadhaar number holder. 84 (4)   No   identity   information   in   the   Central   Identities   Data Repository   shall   be   altered   except   in   the   manner   provided   in this Act or regulations made in this behalf.” Schedule   II   attached   with   Aadhar   (Enrolment   and   Update) Regulations, 2016 provides for the list of documents acceptable for the purpose of verification of identity when a request for changes is made.   Proof   of   Identity   could   be   verified   on   the   basis   of   following documents 46 : a. Passport; b. PAN Card; c. Driving License; d. Voter ID For   proof   of   date   of   birth,   following   documents 47   are acceptable: a. Birth certificate; b. Passport; c.   Certificate   of   date   of   birth   issued   by   Group   A Gazetted Officer on letterhead. The UIDAI  website also notes why  such changes could be required and we feel it relevant to reproduce the same thus: 46 List is merely illustrative, not exhaustive. 47 List is merely illustrative, not exhaustive. 85 “Demographic data update, the need could arise from: Changes in life events such as marriage may lead to residents   changing   their   basic   demographic   details   such as   name   and   address.   Address   and   mobile   number   could also   change   due   to   migration   to   newer   locations. Residents   may   also   want   changes   in   their   relative’s details due to changes in life events such marriage, death of   a   relative   etc.   In   addition,   residents   could   have   other personal   reasons   to   change   their   mobile   number,   email address etc.  Changes   in   various   service   delivery   platforms   may   lead residents   to   declaration   request   changes   and   to   add   mobile number to CIDR etc.  Errors   made   during   the   enrolment   process   wherein   the resident’s   demographic   data   may   have   been   captured incorrectly.   Changes   to   “DoB/Age”   and   “Gender”   fields   are expected primarily due to enrolment errors.  Since   a   resident   can   enrol   anywhere   in   India,   it   may happen that a native speaker of language "A" is enrolled by an operator   of   language   "B"   and   consequently   the   resident’s   local language   of   enrolment   is   "B".   Later,   the   resident   may   want   to change the local language of enrolment to another that he/she prefers.   If   so,   then   all   the   demographic   information   that   is printed   on   the   Aadhaar   letter   will   need   to   be   updated   in   the new local language.  UIDAI   may   also   ascertain   availability   of   POI,   POA   and other documents collected at the time of enrolment/update and its   quality   and   decide   to   notify   resident   to   update   their demographic information and submit the required document.” (emphasis supplied) Apart from changes required due to marriage, migration, death etc., the   authority   takes   into   account   the   need   for   permitting   changes due   to   “personal   reasons”.     The   underlying   idea   is   to   ensure 86 accuracy   of   record   whilst   ensuring   free   exercise   of   control   by   an individual over her identity. 135. Similarly, Section 24 of the Passports Act, 1967 read with the Passport   Rules,   1980   permit   change   of   name   and   date   of   birth   on the   basis   of   certain   documents.     The   Ministry   of   External   Affairs 48 permits change of name and other information, including signature, of   the   passport   holder   as   a   part   of   its   passport   services.   It   allows change of name under three categories: “ Change   of   name   may   be   allowed   to   the   applicant   in   the following events: 1. Following marriage, divorce or Remarriage or 2. Adding surname (childhood to adulthood) or 3. Change of complete name.” It   permits   such   changes   on   the   basis   of   certain   documents   which are listed as: “ Documents required (i)  Prescribed Deed Poll (ii)  Original   newspaper   cutting   announcing   the   change   of name published in two leading daily newspapers (in the areas of   residence   &   permanent   residence)   –   in   Indian   &   local Newspaper (iii)  The   applicant   has   to   furnish   a   Sworn   Affidavit(s)   for   the purpose quoting the reason for name change.” 48 for short, “MoEA” 87 The Ministry also permits change in signature on the Passport upon fulfilment of certain conditions which read thus: “ Change of Signature For   changing   signature   in   the   passport,   application   for   new passport has to be made and the applicant must append his / her old signature along with new signature on the second page of   the   passport   application   form   along   with   the   following documents. Requirements: 1.  Application   form   should   be   completely   filled   in   and signed. 2.  4   (four)   passport   size   (35   mm   x   45   mm)   identical photographs   showing   frontal   view   of   full   face   with   white background. 3.  The   current   passport   having   valid   visa   or   residence permit is required to be enclosed. In case the latest passport is additional   booklet(s)   issued   to   the   original   passport,   the additional   booklet(s)   plus   the   original   passport   must   be furnished.” Furthermore, the Ministry also permits change of appearance in its records if it has changed significantly over time, thus: “Change in appearance If   your   appearance   has   changed   significantly   since   your   last passport was made, you can apply for a fresh passport with a recent photograph.” 136. What   emerges   from   the   above   analysis   is   that   the government(s) is cognizant of its duty to upgrade its identity records in   tune   with   changing   requirements   of   the  citizens.     From   reasons purely   personal   to   reasons   flowing   from   life   events   such   as 88 marriage,  death   or   migration,   the   authorities  are  responsive   to   the changing   needs  of   citizens.   As   per  the   nature   of  identity,   changes are   permissible.     In   light   of   the   clear   dicta   in   National   Legal Services Authority 49 and  K.S. Puttaswamy 50 ,  it is bounden duty of all state instrumentalities to play the role of enablers in the exercise of rights by the citizens, including to correct their records owing to purely personal choices of the citizens.  For instance, “gender” is an evolving   concept   which   could   warrant   changes   in   identity documents.   In   such   cases,   too   much   insistence   on   disclosure   of reasons   could   be   invasive   to   privacy.     Though,   in   an   ultimate analysis, this exercise of examining the reasons has to be left to the court   of   law   empowered   to   permit   changes   in   a   specific   factual scenario.    137. No   doubt,   it   is   true   that   CBSE   certificates   are   not   strictly meant   to   be   considered   as   identity   documents,   however,   the   same are being relied upon for corroborative purposes in all academic and career  related transactions as foundational document.   In fact, the CBSE   itself   has   conceded   to   this   fact   that   their   certificates   are 49  s upra at Footnote No.34 50   supra at Footnote No.36 89 relied for all official purposes, as noted above.   The date of birth in matriculation   certificate,   in   particular,   is   relied   upon   as   primary evidence   of   date   of   birth   of   a   citizen.     Therefore,   as   regards   the information contained in a CBSE certificate, the Board must afford opportunity   to   the   students   to   modify   it   subject   to   complying   with requisite   formalities   which   are   reasonable   in   nature.     If   all   other State agencies could allow it for the preservance of consistency and accuracy, alongside being  enablers in free exercise of rights  by  the citizens, there is no reason for the CBSE to not uphold that right of the   students.     More   so,   it   would   be   in   the   interest   of   CBSE’s   own credibility   that   their   records   are   regarded   as   accurate   and   latest records   of   a   student   worthy   of   being   relied   upon   for   official purposes.   Therefore,   this   approach   would   serve   twin   purposes   – enabling free exercise of rights and preservance of accuracy. 138. We must, however, note that the justiciability of the requested changes   can   of   course   be   gone   into.   Every   agency   has   its   own method  of verification  while  accepting   or  rejecting   changes in  their records.     For   instance,   some   agencies   use   sworn   affidavits   for carrying  out  changes, some agencies require prior  permission  by  a 90 court   of   law.     The   CBSE   itself   uses   the   same   mechanism   –   prior permission   by   court   of   law   and   publication   in   official   gazette.     We may discuss the relevance of prior permission by court in deciding the questions of justiciability and genuineness of requested changes at a later stage. 139. Law gives no recognition to an act of shunning essential duties by   an   entity   of   the   State.     There   is   a   settled   body   of   cases   which expounds   that   a   body   entrusted   with   essential   public   functions cannot   unduly   put   fetters   on   its   powers.     In   Indian   Aluminium Company 51 , this Court noted the proposition thus: “12. This case was followed by Russell. J. in York Corporation v.   Henry   Leetham   &   Sons   Ltd. 52 .   There,   the   plaintiff­ corporation   was   entrusted   by   statute   with   the   control   of navigation   in   part   of   the   rivers   Ouse   and   Fose   with   power   to charge   such   tolls   within   limits,   as   the   corporation   deemed necessary to carry on the two navigations in which the public had an interest. The corporation made two contracts with the defendants   under   which   they   agreed   to   accept,   in consideration   of   the   right   to   navigate   the   Ouse,   a   regular annual payment of £600 per annum in place of the authorised tolls. The contract  in regard  to navigation  of the Fose was  on similar lines. It was held by Russell, J. that the contracts were ultra  vires and void because under  them  the  corporation had disabled   itself,   whatever   emergency   might   arise,   from exercising its statutory powers to increase tolls as from time to time   might   be   necessary.   The   learned   Judge,   after   citing   Ayr Harbour's   case 53   and   another   case   Straffordshire   and 51 supra at Footnote No.6 52  ( 1924) 1 Ch 557 53 (1883) 8 App 623 91 Worcestershire   Canal   Navigation   v.   Birmingham   Canal Navigation 54  observed: The   same   principle   underlies   many   other   cases which   show   the   incapacity   of   a   body   charged   with statutory   powers   for   public   purposes   to   divest   itself of   such   powers   or   to   fetter   itself   in   the   use   of   such powers. 13.   Finally   Lord   Parker,   C.J.   said   in   Southend­on­Sea Corporation v. Hodgson (Wickford) Ltd. 55 : There   is   a   long   line   of   cases   to   which   we   have   not been   specifically   referred   which   lay   down   that   a public   authority   cannot   by   contract   fetter   the exercise of its discretion. ” (emphasis supplied) Similar proposition is enunciated in  J.K. Aggarwal 56  In the context of   CBSE,   the   Delhi   High   Court   in   Dhruva   Parate 57   noted   how CBSE   has   created   self­imposed   restrictions   in   its   Byelaws   by permitting   no   change   of   name.   The   Court   deprecated   this   exercise of discretion and noted thus: “8.   The   interests   of   efficiency   of   an   organization   ordinarily determine   the   guidelines   that   have   to   be   administered;   yet when they constrain the authorities of the organization, which is meant to sub­serve the general public, from doing justice, in individual cases, the guidelines become self­defeating. In such cases, as in the present one, the end result would mean that the petitioner would be left with two certificates with different names   and   a   whole   lifetime   spent   possibly   on   explaining   the difference – hardly conducive to him, reflecting the inadequacy in the system.” 54 1866 LR 1 HL 254 55 1961 2 All ER 46 56 supra at Footnote No.7  57 supra at Footnote No.4 92 In   light   of   the   above   discussion,   we   must   note   that   there   are   no restrictions  on  the  power  of  CBSE  to  permit  change  of  name.    The Constitution, Resolution and Regulations are functional documents of   the   Board   and   none   of   these   documents   provide   for   any   such fetters.  Therefore, in the exercise of its discretion, the Board cannot put   fetters   on   its   duties   so   as   to   cause   grave   prejudice   to   the students with legitimate causes for changing their certificates.   The exercise   of   discretion   in   this   negative   manner   would   be   arbitrary and unreasonable, at best. 140. We,   thus,   hold   that   the   provision   regarding   change   of   name “post   publication   of   examination   results”   is   excessively   restrictive and   imposes   unreasonable   restrictions   on   the   exercise   of   rights under Article 19.   We make it clear that the provision for change of name is clearly severable from those for corrections in name/date of birth and therefore, our determination shall not affect them  except as   regards   the   condition   of   limitation   period,   in   terms   of   the aforesaid discussion and guidelines stated later. 93 141. Let   us   now   understand   the   journey   of   examination   byelaws from   1995   to   2018,   as   they   sailed   through   multiple   amendments over the course of time. 142. We may begin with Byelaws which were in force upto 2007 i.e., upto   the   2007   amendment.     Byelaw   69   dealt   with   “Changes   in Board’s   Certificate”   wherein   Byelaw   69.1   covered   “Changes   and Corrections in Name” and 69.2 covered “Change/Correction in Date of   Birth”.     On   an   understanding   of   the   language   adopted   in   the Byelaws, we must note at the very outset that the terms “correction” and   “change”   are   not   used   interchangeably   in   the   Byelaws. Whereas,   the   term   “correction”   denotes   spelling   errors,   factual errors   or   typographical   errors   and   the   term   “change”   denotes   a complete   change   of   name.     For   ready   reference,   a   summary   of   the development of Examination Byelaws can be tabulated as follows: CBSE EXAMINATION BYELAWS Correction in  candidate’s  name Correction in  names of  candidate’s  father/mother  Change of  candidate’s  name Change in  names of  candidate’s  father/mother Change/correctio n in candidate’s  date of birth Time period Before 2007  Amendment Permitted to  make it  consistent with  school record. Permitted to  make it  consistent with  school record. Alteration/addit ion/deletion  permitted to  make it different from school  record upon  fulfilment of two conditions –  permission by  court of law and notification in  government  Alteration/additio n/deletion  permitted to  make it different  from school  record upon  fulfilment of two  conditions –  permission by  court of law and  notification in  government  No change in date  of birth permitted.  Only corrections  permitted to make  it consistent with  school records. For correction in name ­ No  limitation. For D.o.B. ­ within 2 years of  declaration of  result. 94 gazette. gazette. Post 2007  Amendment Permitted to  make it  consistent with  school record. Permitted to  make it  consistent with  school record. No change in  name/surname  permitted. No change in  name/surname  permitted. Same as before. For name ­ within  10 years of  declaration of  result. For D.o.B. ­ same  as before. Post 2011  Amendment  Same as  before. Same as before. Can be  considered on  written request  of  candidate/fathe r/mother duly  forwarded by  Head of the  Institution. Can be  considered on  written request of candidate/father /mother duly  forwarded by  Head of the  Institution. Same as before. For change of  name ­ within 10  years of  declaration of  result. Post 2015  Amendment Permitted to  make it  consistent with  school record  but only within  one year of  result. Permitted to  make it  consistent with  school record but only within one  year of result. Can be  considered upon fulfilment of two prior conditions  before  publication of  result of  candidate  –  permission by  court of law and gazette  notification. No change in  name of  father/mother of  candidate  permissible. Same as before.  Only time was  reduced to one  year after  declaration of  result. For correction of name ­ within 1  year of declaration of result. For D.o.B. ­ within 1 year of  declaration of  result. Post 2018  Amendment Same as before. Time limit  changed to five  years after  declaration of  result. Same as before.  Time limit  changed to five  years after  declaration of  result. Same as before.  Caption made  mandatory for  showing the  changed  information in  certificate. Change in name  of father/mother  permitted with  same conditions  as applicable in  case of change of  name of  candidate. No change in date  of birth permitted.  Two categories of  corrections  permitted – as per  school records and as per court  orders. For correction of name ­ within 5  years of  declaration of  result. For D.o.B .­ within 5 years of  declaration of  result. 143. The   aforesaid   table   depicts   that   there   is   hardly   any consistency   in   the   Examination   Byelaws   operating   during   the relevant period, either in the scope of permissible changes or in the timelines provided for effecting such changes.  Presumably, drawing upon   experiences   and   judicial   pronouncements,   the   Board   had   to carry  out frequent amendments in the Byelaws, sometimes to do a 95 somersault   and   go   back   to   the   earlier   position.     By   and   large,   the impression   gathered   from   the   above   tabular   analysis   is   that   the Board has been groping in the dark without having  an all­purpose long term objective policy in place as regards permissible changes. EXAMINATION OF VALIDITY OF BYELAWS 144. At the outset, we note that there are certain characteristics of changes   that   students   usually   apply   for   being   recorded   in   their certificates.   Change   of   name   of   the   student/father/mother, correction in name of the student/father/mother and correction in date   of   birth   are   the   primary   ones.     All   these   changes   cannot   be weighed   with   the   same   scale.   Even   in   the   Byelaws,   all   these changes are not subjected to the same set of restrictions/conditions and different changes are circumscribed by different conditions.  145. The conditions regarding “correction” in name or date of birth are not as stringent as conditions applicable to change thereof. For correction in name, the 2018 Byelaws provide for a limitation period of five years and permit such corrections that can be characterized as   typographical,   factual   or   spelling   mistake   in   comparison   with 96 school records.  Understandably, a correction would mean retention of the original record with slight modification to make it consistent with the school records.   This requirement of modification could be born   out   of   various   reasons,   namely   typographical   mistake   at   the time of publishing, spelling error or factual error i.e., an error of fact as it existed at the time when the certificate was published.   Thus, correction   in   name   is   done   to   bring   unanimity   between   the   school records   (as   they   existed   at   the   time   of   sending   information   to   the Board)   and   CBSE   certificates.       However,   if   school   records   are altered afterwards  and Board is called upon  to alter   its certificates in   light   of  the  updated  school  records,  the  same cannot   be  termed as correction  per se  but would be in the nature of recording change. Therefore,   substantially   deviating   from   a   “correction”,   the   Byelaws provide   for   an   option   to   “change”   the   name,   which   is   subject   to different conditions. 146. Similar   provision   is   available   for   “correction”   in   date   of   birth, either   on   the   basis   of   school   records   or   on   the   basis   of   order   of court.     The   word   “change”   is   not   used   for   date   of   birth   as,   unlike name, there can only  be one date of birth and there can only  be a 97 correction   to   make   it   consistent   with   school   record   or   order   of Court.   It cannot be changed to replace the former with a fresh date of   one’s   choice.       Be   it   noted,   provisions   relating   to   correction   in date of birth and name are just and reasonable and do not impose any   unreasonable   restriction   on   permissibility   of   corrections.     The restriction regarding limitation period shall be examined later, along with other provisions.   147. The   provision   for   “change”   of   name   is   far   more   stringent   and calls for a thorough review to settle the correct position. As per the present   law,   change   of   name   is   permissible   upon   fulfilment   of   two prior   conditions   –   prior   permission   of   the   Court   of   law   and publication   of   the   proposed   change   in   official   gazette.   These conditions   co­exist   with   another   condition   predicating   that   both prior   permission   and   publication   must   be   done   before   the publication of result .   What it effectively means is that change of name would simply be impermissible after the publication of result of the candidate even if the same is permitted by a Court of law and published in official gazette.   In other words, once the examination result   of   the   candidate   has   been   published,   the   Board   would   only 98 permit   corrections   in   name   mentioned   in   the   certificate.     Further, changing the name out of freewill is simply ruled out. 148. Notably,   the   cases   before   us   pertain   to   different   periods.     As aforesaid,   the   CBSE   byelaws   which   existed   prior   to   2007   were different.   The summary of the journey of the examination byelaws from   2007   till   2018   has   been   tabulated   hitherto.     The   distinction between   “correction”   and   “change”   was   always   well­demarcated including   prior   to   2007.     As   regards   the   correction   which   could mean   to   carry   out   modification   to   make   it   consistent   with   school record   but   when   it   came   to   request   for   change   of   name   of   the candidate   or   his   parents,   that   could   be   done   only   after   complying with   the   pre­conditions   specified   therefor.     However,   when   it   came to change in the date of birth that was completely prohibited.  Only correction   regarding   date   of   birth   was   permitted   to   be   made consistent  with  the school  record.   And  for  which  limitation  of two years  from  declaration   of  result  was  specified.   The  requirement  of two   years   cannot   be   considered   as   unreasonable   restriction.     The candidate   and   his   parents   are   expected   to   be   vigilant   and   to   take remedial   measures   immediately   after   declaration   of   result   of   the 99 candidate.    That  too  for  being  made  consistent  with  school   record. The   Board   must   follow   the   discipline   of   continuation   of   entries   in the   school   record   as   it   is   vital   for   pursuing   further   and   higher education   including   career   opportunities   by   the   candidate. Significantly, the position as obtained prior to 2007 did not provide for any time limit within which correction of candidate’s name or of his   parents   was   to   be   pursued.     These   restrictions   are   certainly reasonable restrictions while recognising  the  enabling  power  of  the Board   to   alter   its   record   in   the   form   of   certificates   issued   to   the candidate   concerned  to   make  it  consistent   with   the  school   records or otherwise. 149. Suffice it to observe that frequent amendments in the Byelaws have   been   made   providing   for   different   dispensations   for   the relevant period.   For  the  nature  of final  directions that  we propose to   issue,   it   may   not   be   necessary   to   dilate   on   the   validity   of   the concerned Byelaw as amended from time to time.  Broadly, it can be noted that the Byelaw recognises two different dispensations.   First is to carry out modifications in the original certificate on request for making it consistent with the school records of the incumbent.  The 100 second is to incorporate particulars in the original certificate which are different from the school records.   150. Indisputably,   the   candidate   would   pursue   further   education and   explore   future   career   opportunities   on   the   basis   of   school records including the CBSE Board.  The CBSE maintains its official records   in   respect   of   candidate   on   the   basis   of   foundational documents   being   the   school   records.     Therefore,   the   CBSE   is obliged  to   carry   out   all   necessary   corrections  to   ensure  that  CBSE certificate   is   consistent   with   the   relevant   information   furnished   in the   school   records   as   it   existed   at   the   relevant   time   and   future changes   thereto   including   after   the   publication   of   results   by   the CBSE.  However, when it comes to recording any information in the original certificate issued by the CBSE which is not consistent with the   school   records,   it   is   essential   that   the   CBSE   must   insist   for supporting   public   document   which   has   presumptive   value   and   in the   given   case  declaration   by   a  Court  of   law   to  incorporate  such   a change.     In   that   regard,   the   CBSE   can   insist   for   additional conditions  to   reassure   itself   and   safeguard   its   interest   against   any claim  by  a third  party/body  because of  changes incorporated by  it 101 pursuant to application made by the candidate.   In the concluding paragraph, we intend to issue directions to the CBSE Board in light of   the   discussion   in   this   judgment.     For   the   nature   of   uniform directions that we propose to issue so as to obviate any inconsistent approach in the cases under consideration including future cases to be dealt with by the CBSE Board, it is not necessary for us to dilate on   the   question   of   validity   of   the   respective   amendments   in   the relevant Byelaws effected from time to time. Point No. 3 BINDING VALUE OF PUBLIC DOCUMENTS 151. Whether   CBSE   is   obliged   to   effect   changes   in   the   certificates issued   by   it   upon   production   of   updated   public   documents   (other than school records), is the next issue for consideration.  According to the Board, it would not be permissible as it has no independent mechanism   to   verify   the   genuineness   of   the   public   documents. Even   under   the   Byelaws,   there   is   no   requirement   for   the   Board   to verify the genuineness of the documents.  It is simply not the job of the Board.    102 152. The   Byelaws   provide   for   a   two­tier   mechanism   for   recording change of name or other details (as indicated above).   One of them is prior permission or declaration by a Court of law to be obtained. As regards public documents like Birth Certificate, Official Gazette, Aadhaar   Card,   Election   Card,   etc.,   the   same   enjoy   legal presumption   of   its   correctness   in   terms   of   explicit   provisions contained in Chapter V of the 1872 Act.  The 1872 Act extends such presumption in terms of Section 76 read with Sections 79 and 80 of the 1872 Act and as in the case of Official Gazette under Section 81 of   the   same   Act.     Even   other   legislations   concerning   public documents   attach   equal   importance   to   the   authenticity   of   such documents   including   while   making   changes   in   their   certificates   to which we have alluded to in this judgment.  Understood thus, there is   no   reason   for   the   CBSE   Board   to   not   take   notice   of   the   public documents   relied   upon   by   the   candidate   and   to   record   change   on that   basis   in   the   certificate   issued   by   it,   for   being   consistent   with the relied upon public documents.  It matters not   if the information furnished   in   the   public   documents   is   not   entirely   consistent   with the   school   records   of   the   incumbent.     The   CBSE   while   accepting 103 those   documents   as   foundational   documents   for   effecting   changes consistent therewith may insist for additional conditions and at the same time while retaining the original entry make note in the form of caption/annotation in the fresh certificate to be issued by it while calling   upon   the   incumbent   to   surrender   the   original   certificate issued by it to avoid any misuse thereof at a later point of time.   It would be permissible for the CBSE to insist for a sworn affidavit to be   given   by   the   incumbent   making   necessary   declaration   and   also to   indemnify   the   CBSE.     The   fresh   certificate   to   be   issued   by   the CBSE may  also contain disclaimer of the Board clearly  mentioning that   change   has   been   effected   at   the   behest   of   the   incumbent   in light of the public documents relied upon by him.   In addition, the incumbent   can   be   called   upon   to   notify   about   the   change   in   the Official   Gazette   and   by   giving   public   notice   as   precondition   for recording the change by way of abundant precaution. 153. This   Court   in   CIDCO   vs.   Vasudha   Gorakhnath Mandevlekar 58 ,   has   observed   that   the   records   maintained   by statutory   authorities   have   a   presumption   of   correctness   in   their 58 (2009) 7 SCC 283 104 favour   and   they   would   prevail   over   any   entry   made   in   the   school register. The Court observed thus: “18.   The   deaths   and   births   register   maintained   by   the statutory   authorities   raises   a   presumption   of   correctness. Such entries made in the statutory registers are admissible in evidence  in  terms  of  Section   35   of  the  Evidence   Act.   It   would prevail over an entry made in the school register, particularly, in   absence   of   any   proof   that   same   was   recorded   at   the instance   of   the   guardian   of   the   respondent.   (See   Birad   Mal Singhvi v. Anand Purohit 59 .)” The same position of law can be extended to the mandate laid down in   Right   to   Education   Act   and   Chapter­3   of   the   CBSE   Byelaws relating   to   admission   of   students.   Byelaw   6.1   is   instructive   and relevant extract thereof reads thus: “6. Admission: General Conditions: 6.1  (a) A student seeking admission to any class in a ‘School’ will be eligible for admission to that Class only if he: .... .... (iv) produces:   ... (c)   For   the   purposes   of   admission   to   elementary education,   the   age   of   a   child   shall   be   determined   on   the basis of the birth certificate issued in accordance with the provisions   of   the   Births,   Deaths   and       Marriages Registration   Act,   1886   or   on   the   basis   of   such   other document, as may be prescribed, as stipulated in section 14(1)   of   THE   RIGHT   OF   CHILDREN   TO   FREE   AND COMPULSORY EDUCATION ACT, 2009. (d) No child shall be denied admission in a school for lack of age proof, as stipulated in section 14(2) of THE RIGHT OF   CHILDREN   TO   FREE   AND   COMPULSORY EDUCATION ACT, 2009.” 59 AIR 1988 SC 1796 105 Therefore,   even   at   elementary   education   level,   there   is   a   clear legislative   intent   to   rely   on   statutory   Birth   Certificates   for   the purpose of date of birth. The authoritative value of these certificates is duly affirmed in this scheme. 154. There   is   no   difficulty   in   correcting   CBSE   record   to   bring   it   in conformity   with   the   school   record.   The   difficulty   arises   when   a statutory   document   is   not   consistent   with   the   school   record.   As observed   earlier,   the   version   supported   by   statutory   documents could be reckoned for the purpose of correction in CBSE certificate to make it consistent with public documents. 155. Post   2018   amendment   of   Byelaws,   even   in   case   of   date   of birth,   corrections   are   permitted   on   two   basis   –   to   bring   in conformity   with   school   records   and   in   pursuance   of   court   order. The relevant provision reads thus: “ A. “Correction as per the school records: i.   Corrections   to   correct   typographical   and   other   errors   to make the certificate consistent with the school records can be made   provided   that   corrections   in   the   school   records   should not   have   been   made   after   the  submission   of   application   form for admission to Examination to the Board. ... ... 106 B. Correction as per Court Orders. Applications regarding correction in date of birth of candidates will be considered provided the correction have been admitted by  the  Court  of law.   In   cases  of   correction   in   date   of   birth in   documents   after   the   court   orders   caption   will   be mentioned   on   the   document   “CORRECTION   ALLOWED   IN DATE OF BIRTH FROM _______ TO ___ ON (DATED) ____ AS PER COURT ORDER NO. ____ DATED ____. ” 156. When a student applies to a Court of law for prior permission and/or   declaration   and   produces   public   document(s),   the   Court would  enter  upon  an  inquiry  wherein  the   legal  presumption  would operate in favour of the public document(s) and burden would shift on   the   party   opposing   the   change   to   rebut   the   presumption   or oppose   the   claim   on   any   other   ground.     The   question   of genuineness   of   the   document   including   its   contents   would   be adjudicated in the same inquiry and the Court of law would permit the desired change only upon verifying the official records and upon being satisfied of its genuineness.  At the same time, the question of justiciability of the requested changes would be considered and only upon   being   satisfied   with   the   need   demonstrated   by   the   student, the   Court   would   grant   its   permission.     The   said   permission   can then   be   placed   before   the   Board   along   with   copy   of   publication   in the official gazette and requisite (prescribed) fee (if any).  The Board 107 would   then   have   no   locus   to   make   further   enquiry   nor   would   be required to enter upon any further verification exercise. 157. We may now advert to the dictum of the Kerala High Court in Subin   Mohammed 60 .     The   same   has   been   relied   upon   in   most   of the   impugned   judgments   for   permitting   corrections.   In   that decision, the Court discussed the inadequacies in the Byelaws and issued directions to CBSE to correct date of birth with reference to statutory   Birth   Certificates   provided   the   request   is   found   to   be genuine.  The operative directions read thus: “41. Hence,  to  meet   the  ends  of  justice,  it  will be appropriate for   this  Court   to  dispose  the  Writ   Petitions  with  the   following directions: (i)   That   CBSE   shall   correct   the   entries   in   the   mark sheet   of   the   petitioners   with   reference   to   their corresponding   birth   certificates   issued   by   the statutory   authority,   if   the   request   is   found   to   be genuine. (ii) Genuineness of the birth certificate can be ascertained from  the respective local/statutory authority/Head of the Institution or such other method, CBSE may deem it fit. (iii)   CBSE   can   demand   in   advance   a   consolidated   fee, including all expenses for processing such applications. (iv)   Each   of   the   petitioners   shall   pay   ₹   5,000/­   (Rupees Five   thousand   only)   as   cost   to   CBSE   within   a   period   of one month.” (emphasis supplied) 60 supra at Footnote No.12 108 Thus, the task of determining genuineness of the request was left to the CBSE, which not only goes contrary to our discussion above but also   fails   to   take   into   account   the   limitations   of   CBSE   as   a   body. While considering requests for changes in certificates, CBSE cannot act   as   a   court   and   it   cannot   effectively   consider   any   request   over and   above   those   requests   that   merely   require   bringing   the certificates   in   conformity   with   the   school   records   or   public documents, as the case may be. Point No. 4 158. As   noticed   in   the   submissions   above,   there   is   a   conflict   of opinion amongst the High Courts as regards the point of time which would   determine   the   applicability   of   Byelaws.   The   frequent amendments   carried   out   by   the   CBSE   had   made   it   imperative   for the courts to grapple with this question. The immediate question is whether   the   date   of   declaration   of   result  or   the   date  of  application for changes would be determinative of the applicable Byelaws. While addressing   this   question,   the   Delhi   High   Court   in   Kalpana 109 Thakur 61   took   the   view   that   the   Byelaws   existing   on   the   date   of application   would  apply,  irrespective  of   amendment.   This   view   can be discerned from the following paragraphs of the judgment: “12.2 In my view, the submission of Mr. Bansal that amended Bye­laws 69.1(i) would apply, is untenable, for a simple reason that   the   amendment   to  the   said   bye­law   was   notified  only   on 25.06.2015;   a   date   which   falls   beyond   the   date   on   which   the application   for   change   of   name   was   preferred   in   the   instant case.   The   argument   advanced   in   support   of   this   submission by  Mr.  Bansal  that   the  Office  Order  was  in  place   prior   to  the date   of   the   application,   in   my   view,   will   not   sustain,   as   the Office   Order,   is   an   internal   document,   which   could   have   no legal   validity   till   the   position   taken   therein   is   put   in   public realm.   The   very   fact   that   a   notification   in   respect   of   the amended   Bye­law   was   issued   by   respondent   no.   1/CBSE, would   show,   that   the   decision   to   amend   bye­law   69.1(i) required a public notice. 12.3 Consequently, all applications for change of name which are   filed   prior   to   notification   dated   25.06.2015,   will   be governed,   in   my   view,   by   the   unamended   Bye­law   69.1(i). Therefore, quite logically, the petitioners, in my opinion, would have to be given the reliefs as sought in the writ petition.” Notably, the question before the Court was slightly different. It was only   whether   the   unamended   Byelaws   would   continue   to   apply   if the   application   was   preferred   before   the   date   of   amendment. Nevertheless,   the   Kerala   High   Court   in   Vyshnav 62   has   taken   a different view of the matter and observed that the Byelaws existing on the date of passing out would apply. It observed thus: 61 supra at Footnote No. 26 62 supra at Footnote No. 27 110 “5. On an analysis of the said rule and amended provision it is evident   that,   the   first   respondent   relied   on   an   incorrect provision   in   order   to   non­suit   the   petitioner   by   rejecting   the applications submitted for change of name. Therefore, Exts.P7 and   P9   cannot   be   sustained   under   law,   since   the   same   is violative   of   the   rule   provided   for   the   purpose.   Petitioner   has passed out in the year 2013 and therefore, the law as it stood then   has   to   be   taken   in   to   account,   since   there   is   no retrospective   operation   to   the   amendment.   Therefore,   I   quash Exts.P7 and P9, and direct the first respondent to re­consider the   application   submitted   by   the   petitioner   based   on   Rule 69(1(i), as it stood before as is specified above.” 159. Considered   in   the   context   of   the   Byelaws,   the   controversy   is actually   simple   in   nature.     The   Byelaws   consistently   provide   that the   period   of   limitation   is   to   be   calculated   from   the   date   of declaration   of   the   result   and   issue   of   certificate.   It   means   that   the period   of   limitation   begins   to   run   against   the   student   after declaration of result and publication of certificates as the student is put to notice of the contents of the document, upon its issue.   The student can now be said to be in a position to verify the correctness of the certificate(s).  The irresistible outcome of this legal position is that   the   Byelaws   existing   on   the   date   of   such declaration/publication   of   result   and   issue   of   certificate   would   be relevant for the purpose of effecting changes in the certificates.  The express   language   of   the   Byelaws   would   be   defeated   if   we   say   that 111 the   law   existing   on   the   date   of   application   for   recording   change would   be   relevant.     That   would   negate   the   very   importance   of having a period of limitation for correction of the certificates. 160. If the limitation of applicability of Byelaws was to be reckoned from the date of application for correction/change and not the date of   result   of   the   examination   conducted   by   CBSE,   we   would   be leaving  things  to   a   state  of   uncertainty.    For,  a   student   who   could possibly   have   surpassed   the   limitation   period   under   unamended Byelaws   would   regain   the   right   to   change   the   certificates   if   the Byelaws   existing   on   the   date   of   application   permit   so   and   provide for   a   longer   period.     Similarly,   a   student   who   had   ten   years   for carrying out changes under the unamended Byelaws would lose her right   if   Byelaws   are   amended   within   the   ten­year   period   so   as   to provide   for   a   much   shorter,   say   two   years,   limitation   period. Certainty,   consistency   and   predictability   are   the   hallmarks   of   any legal relationship and it is in the interest of public policy that legal interpretation   preserves   and   protects   these   hallmarks.     This determination, however, is only to state the legal position and may not have any immediate bearing on the cases before us. 112 161. The CBSE also advanced an argument that no changes can be permitted   in   its   records   as   there   is   no   fundamental   right   to   claim that changed records be operative since birth and any change must only   be   prospective   and   not   retrospective.     The   crux   of   the argument   can   be   traced   from   paragraph   23   of   Rayaan   Chawla 63 which   has   been   relied   upon   to   buttress   this   submission.   It   reads thus: “23.   The   legal   position   that   would   follow   from   the   above conspectus   of   the   judgments   noted   and   cited   by   the   learned Counsel for the parties is that normally a person would have a right   to   have   his   name   changed   subject   to   fulfilment   of appropriate   formalities/procedures   to   ensure   that   there   is   no misuse   or   confusion   created   on   account   of   the   change   in name. The change of name is prospective. ...” Though   a   well­meaning   argument   advanced   to   minimise   the possibility of misuse, we are not inclined to accept it as something that   could   turn   the   case.     The   court,   in   Rayaan   Chawla 64 , accepted   that   expression   of   one’s   name   in   the   manner   of   their choice is indeed a fundamental right under Article 19(1)(a), but held that   the   right   is   prospective   and   does   not   extend   to   permitting changes   in   the   documents   already   issued   by   the   Board.     It   is pertinent to note that once changes are permitted in the documents 63 supra at Footnote No.8 64 supra at Footnote No.8 113 of   CBSE,   it   does   not   ipso   facto   mean   that   the   changes   are   given   a retrospective   effect.   The   changes   are   indeed   prospective   and   to signify   that   a   remedial   measure   is   provided   in   the   Byelaws,   as existing   presently.     They   provide   for   the   requirement   of   adding   a caption/annotation   with   the   date   of   such   change   along   with   the changed particulars so as to indicate within the certificate that the changes   have   been   made   on   a   date   subsequent   to   the   date   of publishing the certificates.   The requirement of caption/annotation is   indeed   a   sufficient   safeguard   to   prevent   the   usage   of subsequently altered documents as unchanged original records.   Point No. 5 ISSUANCE OF MANDAMUS IN CONTRAVENTION OF BYELAWS 162.  The next issue for consideration is whether it is proper for the High   Courts   to   issue   mandamus   to   the   CBSE   for   correction   of certificates   in   complete   contravention   of   the   Byelaws,   without examining the validity of the Byelaws.   For issuing such directions, reliance   has   been   placed   upon   Subin   Mohammed 65 ,   wherein   the 65 supra at Footnote No.12 114 Court   noted   that   the   case   does   not   involve   correction   of   a typographical nature, as permissible in the Byelaws, but went on to uphold the right of the student to apply for changes on the basis of statutory certificate. It observed thus: “35.   Therefore,   we   have   to   proceed   on   the   basis   that   the   bye law   of   CBSE   cannot   be   applied   to   the   fact   situation.   But   to reconcile the date of birth entry in the mark sheet with that of the   entry   in   the   statutory   certificate,   the   candidates   should not   be   left   without   any   remedy.   Their   right   to   approach   the Court for redressing their grievance cannot be ruled out.” The   court   then   delineated   the   principles   for   issuance   of   writ   of mandamus and noted that in the strict sense, a mandamus would not   lie   but   considering   the   damage   that   the   student   could   face   as regards   his   career   prospects,   the   permission   was   granted.   In paragraph 39, it noted thus: “39. It is contended that the future prospects of the petitioners to   study   or   get   employment   abroad,   will   be   substantially affected if the entry of date of birth in the mark sheet does not tally   with   that   in   the   birth   certificate.   Though   a   writ   of mandamus cannot be issued in the strict sense, we are of the view that, failure to exercise jurisdiction may put the petitioners  to  serious hardship.  Hence,  to render  justice, it   is   always   open   for   the   Court   to   pass   appropriate orders,   taking  into  account   the  facts  and   circumstances of each case.   However, if disputed questions of fact arises, it will not be appropriate for this Court to entertain the matter.” (emphasis supplied) 115 The   law   regarding   the   writ   of   mandamus   is   settled.   The   foremost requirement   for   issuance   of   mandamus   is   the   existence   of   a   legal right  against   a   body   which   is  either   a   public   body   or   a  non­public body   performing   a   public   function.   In   Binny   Ltd. 66 ,   this   Court summed up the principle thus: “29.   Thus,   it   can   be   seen   that   a   writ   of   mandamus   or   the remedy   under   Article   226   is   pre­eminently   a   public   law remedy   and   is   not   generally   available   as   a   remedy   against private wrongs. It  is used for  enforcement  of various rights of the   public   or   to   compel   public/statutory   authorities   to discharge   their   duties   and   to   act   within   their   bounds.   It   may be used to do justice when there is wrongful exercise of power or a refusal to perform duties. This writ is admirably equipped to serve as a judicial control over administrative actions. This writ   could  also  be  issued  against   any   private body   or  person, specially   in   view   of   the   words   used   in   Article   226   of   the Constitution.     However,   the   scope   of   mandamus   is   limited   to enforcement   of   public   duty.   The   scope   of   mandamus   is determined   by   the   nature   of   the   duty   to   be   enforced,   rather than the identity of the authority against whom it is sought. If the   private   body   is   discharging   a   public   function   and   the denial   of   any   right   is   in   connection   with   the   public   duty imposed   on   such   body,   the   public   law   remedy   can   be enforced.   The   duty   cast   on   the   public   body   may   be   either statutory   or   otherwise   and   the   source   of   such   power   is immaterial,   but,   nevertheless,   there   must   be   the   public   law element in such action. Sometimes, it is difficult to distinguish between   public   law   and   private   law   remedies.   According   to Halsbury's Laws of England, 3rd Edn., Vol. 30, p.682, “1317.   A   public   authority   is   a   body,   not   necessarily   a county   council,   municipal   corporation   or   other   local authority, which has public or statutory duties to perform and   which   perform   those   duties   and   carries   out   its transactions   for   the   benefit   of   the   public   and   not   for private profit.” 66 supra at Footnote No.32 116 There   cannot   be   any   general   definition   of   public   authority   or public action. The facts of each case decide the point.” In   the   present   case,   the   question   is   not   whether   CBSE   was amenable   to   writ   of   mandamus   or   not.     For,   we   have   already   held the Board being a public body is performing a public function.  The question is whether there was an enforceable legal right in favour of students   to   seek   such   a   direction   and   whether   Byelaws   have   the force   of   law   and   directions   can   be   issued   by   the   court   only   in conformity thereof. 163. The   impugned   judgments   categorically   note   that   the   request for changes could not be permitted as per the Byelaws.  Thus, there was no demonstration or inquiry  to determine the existence of any legal   right   in   favour   of   students.     Even   if   we   assume   that   courts issued directions purely on the basis of fundamental rights, there is no   discussion   or   inquiry   in   this   regard.     More   so,   there   is   no attempt to examine the  vires  of the Byelaws in light of the breach of fundamental   rights,   as   discussed   in   the   initial   part   of   this judgment.     Absent   any   such   adverse   determination   on   the   validity of   the   applicable   rules,   the   fundamental   principle   of   rule   of   law demands   that   such   rules   be   given   their   intended   effect.     Even   if   a 117 constitutional   Court   feels   that   the   case   at   hand   is   deserving   of   an extraordinary   remedy,   it   may   do   so   using   its   wide   powers   under Article 226 but only upon specific appraisal of the facts of the case and   after   duly   demonstrating   the   extraordinary   character   of   the case.  Despite holding that the prayers are impermissible under the Byelaws,   the   Courts   in   the   present   set   of   cases   went   on   to   issue directions   to   the   Board   without   having   any   regard   to   the   factual circumstances of the case or to the nature of changes sought by the students,   by   mechanically   relying   upon   the   dictum   in   Subin Mohammed 67 .     We   must   note   that   Subin   Mohammed 68   is   not   in challenge   before   us   but   must   be   now   understood   in   terms   of opinion recorded in this judgment.  Our concern is with the manner in   which   mechanical   reliance   has   been   placed   upon   the   earlier decision   for   deciding   cases   which   involved   an   altogether   different set of changes. 164. Once   a   Court   of   law   notes   that   the   applicable   rules   do   not permit it to grant a particular relief and it still goes on to grant the relief   on   sympathetic   grounds,   such   decisions   can   in   no   way   be 67 supra at Footnote No.12 68 supra at Footnote No.12 118 treated   as   precedents.     We   are   constrained   to   note   that   following such   decision   as   precedent   will   be   in   utter   disregard   of   the   well­ established principle of   “equity acts in personam”   and, thus, courts cannot   deploy   equity   in   “rem”   by   replicating   the   same   order, disregarding the personal characteristics of the case at hand.  There can   be   no   application   of   Subin   Mohammed 69   to   a   different   set   of facts.  165. The High Courts, being constitutional Courts, are duly vested with the power to review any law in light of Part­III.   Despite being called upon to do so, if they choose not to do it, the same cannot be countenanced.     There   cannot   be   mechanical   directions   by   way   of mandamus   to   a   public   authority   without   going  into   the   veracity  of the   claims   and   without   sufficiently   explaining   why   the   case demands extraordinary treatment. 166. In   fact,   in   Md.   Sarifuz   Zaman 70 ,   a   two­Judge   Bench   of   this Court noted that such exercise of power in itself would be arbitrary. It observed thus: 69 supra at Footnote No.12 70 supra at Footnote No.16 119 “10.   ... People,   institutions   and   government   departments, etc.   —   all   attach   a   very   high   degree   of   reliability,   near finality, to the entries made in the certificates issued by the   Board.   The   frequent   exercise   of   power   to   correct entries   in   certificates   and   that   too   without   any limitation   on   exercise   of   such   power   would   render   the power   itself   arbitrary   and   may   result   in   eroding   the credibility   of   certificates   issued   by   the   Board.   We, therefore,   find   it   difficult   to   uphold   the   contention   that   the applicants   seeking   correction   of   entries   in   such   certificates have any such right or vested right.” (emphasis supplied) Thus,   the   Courts   need   to   be   extra   cautious   and   alive   to   the immediate   factual   position   before   permitting   changes.   No   two requests   for   change   of   name   or   change   in   date   of   birth   can   be viewed   with   the   same   judicial   eye.   Sometimes,   change   of   name could   be   a   necessity,   sometimes   it   could   be   a   pure   exercise   of freewill   without   any   need.     As   long   as   Byelaws   or   the   applicable rules   permit   so,   there   is   no   occasion   for   any   court   to   deny   such relief.     But   when   Byelaws   do   not   permit   for   the   same,   the   Court must   be   circumspect   before   issuing   directions,   that   too   without commenting   upon   the   validity   of   the   Byelaws   and   without demonstrating   the   rights   which   are   at   stake   –   constitutional   or legal. 120 167. Before   proceeding   further,   we   must   briefly   note   that   the dictum of this Court in  Md. Sarifuz Zaman 71  has been relied upon by   the   Board   to   contend   that   it   prohibits   any   change   in contravention of the Byelaws as it does not recognize any legal right to claim such changes beyond the prescribed conditions. It has also been asserted that   Md. Sarifuz Zaman 72   and  Subin Mohammed 73 contradict   each   other.     Whether   the   two   judgments   are   in   conflict with   each   other   is   an   examination   that   is   not   called   for.     For,   we have not placed any reliance upon  Subin Mohammed 74  for deciding this case and also because   Md. Sarifuz Zaman 75   is a judgment of this   Court   as   against   Subin   Mohammed 76   is   a   judgment   of   the Kerala   High   Court.   It   requires   no   reiteration   that   even   if   a   conflict exists,   the   judgment   of   this   Court   must   prevail   under   all circumstances unless there is another judgment of larger Bench of this Court which takes a different view. 71 supra at Footnote No.16 72 supra at Footnote No.16 73 supra at Footnote No.12 74 supra at Footnote No.12 75 supra at Footnote No.16 76 supra at Footnote No.12 121 168. Be that as it may, we must examine the dictum of this Court in   Md.   Sarifuz   Zaman 77 .     The   case   involved   a   request   for correction of clerical nature in date of birth to bring it in conformity with the correct school records. Paragraph 3 notes thus:   “3.   One   of   the   respondents,   a   student,   having   taken   his education   in   Government   Boys   Higher   Secondary   School, passed the matriculation examination conducted by the Board of Secondary Education, Assam, in the year 1991. Thereafter, he   passed   higher   secondary   examination   and   then   BSc examination in the year 1998. When he filed the writ petition, he   was   undergoing   a   course   of   study   in   computers.   At   that point of time, on 12­10­1999, he moved an application to the Board   complaining   that   his   date   of   birth   was   wrongly mentioned   in   the   school   records   as   30­5­1974,   while   his actual   date   of   birth   was   16­8­1975.   The   mistaken   date   of birth,   as   forwarded   by   the   school,   had   crept   into   the   admit card issued by the Board. The writ petitioner student pleaded that   he   did   not   realise   the   importance   of   the   correct   date   of birth  being  entered  into  the  school  records,  and  therefore,  he did   not   also   realise   the   implications   thereof   until   he   was prompted in moving the application. The application moved by the   respondent   to   the   Principal   of   the   school,   was   forwarded by the latter to the Board. The Principal indicated that the age of the respondent was entered as 16­8­1975 in the admission register   and   other   school   records,   but   it   was   by   mistake   that while   filling   the   form   of   the   Board   examination,   the   date   of birth   was   wrongly   entered   as   30­5­1974.   The   Principal described   the   mistake   as   “clerical”   and   recommended   for   its correction.   As   the   Board   did   not   take   any   decision   on   the application,   the   respondent   filed   a   writ   petition   in   the   High Court.” The   Court   was   considering   the   Regulations   framed   under   the Assam   Secondary   Education   Act,   1961   which   provided   for   a   three 77 supra at Footnote No.16 122 years’  period  post   the   declaration  of   result   for   effecting   corrections in   their   certificates.   The   student   approached   the   Board   after   the expiry   of   three   years   and   thus,   the   primary   question   before   the Court   was   only   whether   the   three   years’   period   would   be   enforced as   per   Regulations   or   any   relaxation   could   be   given.   The   Court refused to give any relaxation stating that expiry of limitation would extinguish the remedy. In paragraph 12, it notes thus: “12.   Delay   defeats   discretion   and   loss   of   limitation   destroys the remedy itself. Delay amounting to laches results in benefit of   discretionary   power   being   denied   on   principles   of   equity. Loss   of   limitation   resulting   into   depriving   of   the   remedy,   is   a principle   based   on   public   policy   and   utility   and   not   equity alone.   There   ought   to   be   a   limit   of   time   by   which   human affairs   stand   settled   and   uncertainty   is   lost.   Regulation   8 confers a right on the applicant and a power coupled with an obligation on the Board to make correction in the date of birth subject   to   the   ground   of   wrong   calculation   or   clerical   error being   made  out.  A  reasonable  procedure   has   been  prescribed for   processing   the   application   through   the   Inspector   of Schools   who   would   verify   the   school   records   and   submit report   to   the   Board   so   as   to   exclude   from   consideration   the claims   other   than   those   permissible   within   the   framework   of Regulation 8. Power to pass order for correction is vested on a high   functionary   like   Secretary   of   the   Board.   An   inaccuracy creeping in at the stage of writing the certificates only, though all other prior documents are correct in all respects, is capable of being corrected within a period of three years from the date of issuance of certificate.” It, then, held the three years’ period to be a reasonable time as it is sufficient   time   for   a   student   to   notice   any   error   in   her   certificates. Paragraph 13 notes thus: 123 “13.   Three­year   period   provided   by   the   Regulation,   is   a   very reasonable   period.   On   the   very   date   of   issuance   of   the certificate,   the   student   concerned   is   put   to   notice   as   to   the entries   made   in   the   certificate.   Everyone   remembers   his   age and   date   of   birth.   The   student   would   realise   within   no   time that   the   date   of   birth   as   entered   in   the   certificate   is   not correct,   if   that   be   so,   once   the   certificate   is   placed   in   his hands.   Based   on   the   certificate   the   applicant   would   seek admission   elsewhere   in   an   educational   institution   or   might seek a job or career where he will have to mention his age and date of birth. Even if he failed to notice the error on the date of issuance   of   the   certificate,   he   would   come   to   know   the   same shortly   thereafter.   Thus,   the   period   of   three   years,   as prescribed   by   Regulation   3,   is   quite   reasonable.   It   is   not something   like   prescribing   a   period   of   limitation   for filing   a   suit.   The   prescription   of   three   years   is   laying down   of   a   dividing   line   before   which   the   power   of   the Board to make correction ought to be invoked and beyond which it may not be invoked.  Belated applications, if allowed to be received, may open a Pandora's box. Records may not be available   and   evidence   may   have   been   lost.   Such   evidence   — even convenient  evidence — may be brought into existence as may   defy   scrutiny.   The   prescription   of   three   years'   bar   takes care of all such situations.  The  provision is  neither  illegal  nor beyond the purview of Section 24 of the Act and also cannot be called   arbitrary   or   unreasonable.   The   applicants   seeking rectification   within   a   period   of   three   years   form   a   class   by themselves and such prescription has a reasonable nexus with the   purpose   sought   to   be   achieved.   No   fault   can   be   found therewith on the anvil of Article 14 of the Constitution.” It  can  be  noticed  that   apart  from   a  wholly  different  factual  matrix, the Court in   Md. Sarifuz Zaman 78   was dealing with a very narrow question   of   reasonability   of   the   limitation   period   for   correcting clerical mistakes under the umbrella of a statutory law.   The Court had no occasion to deal with circumstances wherein a person would 78 supra at Footnote No.16 124 want   to   change   her   name   out   of   her   freewill   in   exercise   of   her guaranteed fundamental rights under the Constitution.   The Court was looking at it as a purely civil transaction and in fact, treated it like   one   while   speaking   of   how   the   expiry   of   limitation   would entirely   bar   the   remedy.     As   already   observed   above,   we   reiterate that   we   see   a   difference   between   rights   originating   under   the   civil laws   and   rights   considered   to   be   fundamental   under   the Constitution and protected as such.  The exercise of a fundamental right   can,   at   best,   be   regulated   on   reasonable   grounds   but   not entirely foreclosed without a strong and legitimate purpose.  Except that   the   dictum   in   Md.   Sarifuz   Zaman 79   pertains   to   the   specific facts of its case and also because no prejudice was actually caused to the student in that case (the changes were anyway permitted), we say no more. CONCLUSION AND DIRECTIONS TO CBSE 79 supra at Footnote No.16 125 169. Although   we   have   discussed   the   broad   issues   canvassed before   us,   in   the   ultimate   analysis   the   real   dispute   requiring resolution is  about  the nature of  correction  or  change, as the  case may   be,   permissible   to   be   carried   by   the   CBSE   at   the   instance   of the   student   including  past  student.    As noted  earlier,  broadly,  two situations would arise.   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 file 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 126 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   results 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 certificate issued by it may be 127 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 128 records   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   reasonable   conditions   to   be   fulfilled   by   the   applicant   as 129 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 130 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, until amendment of relevant Byelaws.  Additionally, the CBSE shall 131 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. 173. Accordingly, we dispose of the cases before us with directions to the CBSE as noted in paragraphs 170 to 172 above.  No order as to costs. ..................................J.          (A.M. KHANWILKAR) ..................................J.      (B.R. GAVAI) ..................................J.  (KRISHNA MURARI) New Delhi; June 03, 2021. 132