Supreme Court of India

R.K.Jangra vs State Of Punjab & Ors on 16 March, 2009

Supreme Court of India
R.K.Jangra vs State Of Punjab & Ors on 16 March, 2009
Author: H Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                       NON-REPORTABLE

               IN THE SUPREME COURT OF INDIA

                CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NO.1615 OF 2009
               (Arising out of SLP(C) No. 2389 of 2008)


R. K. Jangra                                       ..........Appellant

                                   Versus

State of Punjab and Others                         ........Respondent



                                 ORDER

H.L. Dattu,J.

Leave granted.

1)This appeal is directed against the judgment and order passed by the

High Court of Judicature at Chandigarh in Civil Writ Petition No. 1333

of 2007 dated 29.1.2007. By the impugned order, the High Court has

directed the appellant to approach the civil court for correction of his

date of birth in the service records.

2)The facts in brief are:- the appellant, R. K. Jangra, when he joined

service as Additional Design Engineer with respondent No.2 on

1
11.1.1980, he had produced his Higher Secondary Part-I examination

certificate dated 19.7.1969 as the proof for his date of birth. In the said

certificate his date of birth was shown as 4.1.1952. The appellant within

two years of his joining service, had made an application for change of

his date of birth from 4.1.1952 to 3.1.1953 before the Additional District

Registrar, Births & Deaths, Jalandhar, by stating that his mother was

illiterate and she had given the wrong date of birth while seeking his

admission in the Primary School. The Additional Registrar had obliged

the appellant by issuing a birth certificate showing the date of birth as

3.1.1953 vide his order dated 19.5.1981. The appellant armed with the

said certificate had made a representation before his employer for

correction of his date of birth in his service record.

3)Since the request in the representation did not yield any result, the

appellant once again made a detailed representation to respondent No.2

for the same relief. This representation was answered by respondent no.

2, by directing the appellant to get the correction of date of birth done in

the Matriculation Certificate from the Registrar of Punjab University.

The request made in this regard is rejected by the Registrar of Punjab

University by informing the appellant, that, the application filed is

beyond the time limit prescribed in the regulations of the University.

2

4)The Government of Punjab by its order dated 21.6.1994 amended the

Punjab Civil Service Rules and in that had provided, that, employees

who are already in the service of Government of Punjab may apply for

change of date of birth within a period of 2 years from coming into force

of the said Rules before the competent authority. The request made

pursuant to the aforesaid rules, is rejected by the Registrar of Punjab

University, by informing the appellant that the application filed by him is

beyond the time limit prescribed in the university regulations. Not being

satisfied with the endorsement so issued, the appellant once again by his

representation dated 20.9.1995, made a request before the State

Government for correction of his date of birth. The State Government

vide its letter dated 18.12.1995 had rejected the claim of the appellant.

The appellant again made several representation before various

authorities. All these authorities had asked appellant to furnish sufficient

records/evidence to act upon his request made in his representation. In

spite of supplying all the information asked, since no action was taken,

the appellant filed a writ petition before the Punjab High Court praying

for issuance of a writ in the nature of mandamus, directing the

respondents to make appropriate correction of his date of birth in the

service records of the appellant.

3

5)The High Court without going into the merits of the case rejected the

petition by its impugned order dated 29.1.2007. The High Court has

observed:-

“It will be just and appropriate to relegate the appellant to

avail his ordinary remedy before a Civil Court. Aggrieved

by the said order, appellant is before us by this special leave

petition.”

6)We have heard learned counsel for the parties.

7)Appellant, in spite of his attempts right from the year 1981, has failed

to come out of the perplexing web of the bureaucracy. Appellant who is

due to retire in January 2010 is praying for another extra year of service.

He has made several representations in this regard without getting any

results. At this juncture he only wants his representation being

considered in proper perspective and in accordance with law and to give

him one more year of extension of service by making appropriate

correction of his date of birth in the service records.

8)In view of the above discussion, in the peculiar facts and

circumstances, we direct the competent authority/Principal Secretary,

Department of Irrigation, Punjab, Chandigarh to consider the

representation filed by the appellant on 8.5.1987, in the light of

4
documents and material produced by him, within a month from the date

of this order, if the representation made by the appellant is available with

the respondent untrammeled by any of the observations made in the

earlier orders. If such representation is not available in their records, the

competent authority will call upon the appellant to file a fresh

representation with all the particulars required and consider the same

within a reasonable time.

9) In view of the above discussion, the appeal is allowed. The impugned

order passed by the High Court is set aside. No order as to costs.

…………………………………J.

[TARUN CHATTERJEE]

…………………………………J.

[ H.L. DATTU ]
New Delhi,
March 16, 2009.

5