Chattisgarh High Court High Court

Sohan Singh vs The Steel Authority Of India Ltd. & … on 16 September, 2005

Chattisgarh High Court
Sohan Singh vs The Steel Authority Of India Ltd. & … on 16 September, 2005
       

  

  

 
 
       HIGH COURT OF CHHATTISGARH AT BILASPUR         

      Writ Petition No. 2472 of 1994

      Sohan Singh
                                    ....Petitioner
                            -Versus-
      The Steel Authority of India Ltd. & others
                                    ....Respondent

!      Mr.  H.  B. Agrawal, Senior Advocate with Miss Sangeeta
       Mishra, Advocate for the petitioner.
^      Mr. P. Diwakar, Senior Advocate with Mr. Mahesh Sharma,
       Advocate for the Respondents No. 1 and 2.

      By Justice Satish K. Agniho


      Dated: 16/09/2005

:      O R D E R

( 16 September 2005)

1. The present petition filed under Article 227 of the

Constitution of India impugns the order dated 7.3.1994 (Annexure

P/25) passed by the Industrial Court, Bench at Raipur in Appeal

No. 182/M.P.I.R. Act/93.

2. The relevant facts, for adjudication, are that the

petitioner was appointed as Fitter, in the year 1959, in Coke

Oven and By-product Department, Bhilai Steel Plant, Bhilai,

District- Durg. The date of birth of the petitioner was recorded

in the service record, on the basis of his declaration, as

`10.1.1932′. In Exhibit D/10, which is Line of Promotion List

(seniority list) for the post of Chargeman, mentioning Revised

Pay Scale w.e.f. 1.9.1970, the petitioner is placed at Srl. No.6

and his date of birth mentioned in this document as `10.1.32′.

Likewise in the Exhibit D/9, which is L.O.P. (Line of Promotion)

Seniority of Capital Repair Group (Published vide No.

S(M&R)/Estt/Sen/74/(CR)/1636 dated 27.2.74, the name of the

petitioner is placed at Srl. No. 1 in the cadre of Chargeman and

his date of birth is mentioned as `10/1/32′ in this document, and

thereafter it was continued to be recorded as 10.1.1932 on the

basis of the service record. According to the petitioner in

Exhibit P/1, which is Application Form for admission to the

Provident Fund, for submission in the Office of the Chairman

Board of Trustees, Provident Fund, Bhilai Steel Plant, filled in

on 4.3.1983, his date of birth was mentioned as `13.1.1942′ by

the petitioner and it was accepted by the Assistant Manager

(Personnel) of the Respondents No. 1 and 2. The Declaration and

Nomination Form (Exhibit P/2) made on 5.3.1983 by the petitioner

also indicated the date of birth of the petitioner as

`13.1.1942′. The petitioner obtained a copy of the Birth

Certificate in Punjabi language from the Chief Registrar (Births

and Deaths) Punjab on 24.4.1989 wherein the date of birth of the

petitioner was recorded as 23.1.1942. Subsequently, the

petitioner obtained English version of the date of birth

certificate from the office of the Municipal Corporation,

Amritsar on 30.11.1992 wherein the date of birth of the

petitioner was recorded as `18.1.1942′. It is evident from this

document that the date of registration was `23rd January, 1942′

and the Registration number was `678′.

3. The petitioner had received notice dated 8.9.1989 (Annexure

P/10) whereby he was informed that on attaining the age of

superannuation the petitioner would retire on 31.1.1990. Prior to

this notice, the petitioner had been raising his grievance to the

Respondents No. 1 and 2 by submitting representations i.e. on

20.3.1989 (Annexure P/5), on 10.5.1989 (Annexure P/2), on

24.7.1989 (Annexure P/4) for correcting his date of birth as

`13.1.1942′ instead of `10.1.1932′.

4. That being aggrieved by the non correction of his date of

birth to 13.1.1942, the petitioner filed an application under

Section 31(3) read with Sections 61 and 64-A of the Madhya

Pradesh Industrial Relations Act, 1960 (hereinafter `the Act,

1960′) before the Labour Court, Durg praying for a relief that

his date of birth be corrected as 13.1.1942 and the respondents

be directed to retire him accordingly on the basis of his date of

birth i.e. 13.1.1942. The Labour Court, Durg, drawing adverse

inference from the facts that the original service book could not

be produced and the management had not taken any action against

the erring officials, and relying on the entry in the Provident

Fund Form and Declaration Form, and further relying on the birth

certificate, produced by the petitioner, wherein there was

contradiction in the date of birth in the certificate issued in

Punjabi language and in the certificate issued in English

language, the Labour Court vide order dated 20.5.1993 passed in

Case No. 172/M.P.I.R./89 declared the date of birth of the

petitioner as 13.1.1942 and directed the respondents to retire

the petitioner after completion of the age of 58 years on the

basis of the date of birth of the petitioner as `13.1.1942′.

5. Feeling aggrieved by the order dated 20.5.1993 passed by the

Labour Court, Durg, the respondents filed appeal under section 65

of the Act, 1960 before the Industrial Court, Raipur. The

Industrial Court vide order dated 7.3.1994 passed in Appeal No.

182/M.P.I.R.Act/93, after having considered all the documents

recorded the findings that the seniority list of February, 1974

clearly indicates the date of birth of the petitioner as

10.1.1932. Admittedly, recording of the date of birth in the

seniority list was on the basis of the date of birth recorded at

the time of appointment in the service book. It was found that no

adverse inference can be drawn because the service book,

attestation form and other documents prepared at the time of the

appointment could not be produced being the old documents. The

Industrial Court, however, found that the subsequent documents

like Provident Fund Form, Declaration & Nomination Form etc. made

by the petitioner recording/mentioning his date of birth as

13.1.1942 cannot be relied upon for determining the date of

birth. The birth and date certificate produced by the petitioner

obtained in Punjabi language and English language have

contradictory dates of birth. In Punjabi the date of birth was

recorded as 23.1.1942 and the father’s name was Dil Sher Singh,

no place of birth was recorded in the said certificate. In the

subsequent date of birth certificate, the date of birth of the

petitioner is mentioned as 18th January, 1942 and father’s name

as Sher Singh. The Industrial Court did consider the said

documents also. The Industrial Court after having considered and

having appreciated all the documents and depositions of the

witnesses of the parties, came to the conclusion that the

petitioner’s date of birth was 10.1.1932 and the petitioner was

rightly retired from service on attaining the age of 58 years.

The Industrial Court vide order dated 7.3.1994 after recording

the above stated reasons allowed the appeal filed by the

respondents and set aside the award dated 20.5.1993 passed by the

Labour Court, Durg.

6. I have heard learned counsel for both the parties and

perused the records of the Courts below. This Court has limited

jurisdiction in exercise of its supervisory powers under Article

227 of the Constitution of India. The High Court can interfere

only in cases of erroneous assumption or excess of jurisdiction,

refusal to exercise jurisdiction, error of law apparent on the

face of records, arbitrary or capricious exercise of powers of

the authority or discrimination, flagrant error in procedure and

recording of the perverse findings. In the present case I have

not found that any of the ground stated above has been invoked to

seek interference of this Court.

7. Shri H. B. Agarwal, learned Senior counsel with Miss

Sangeeta Mishra, learned counsel appearing for the petitioner

submitted that the Labour Court’s order was perfectly legal and

sustainable. The respondents were unable to prove their case in

absence of service book and attestation forms that the

petitioner’s date of birth was 10.1.1932 and not 13.1.1942. The

petitioner has not taken missing of the records as seriously by

not taking any action against the erring officials. The

Industrial Court had recorded the findings on the basis of the

seniority list alone and completely ignored the provident fund

form and nomination form filled in by the petitioner and accepted

by the Management. The contradictions in both date of birth

certificates in Punjabi and English are insignificant.

8. Mr. P. Diwakar learned Senior counsel with Mr. Mahesh

Sharma, learned counsel appearing for the respondents on the

contrary submitted that the Industrial Court has considered all

the aspects of the matter and the same is valid and legal.

Learned counsel for the respondents further submitted that this

Court has limited jurisdiction under Article 227 of the

Constitution of India. Learned counsel relied on the decision in

Secretary & Commissioner, Home Department & others Vs. R.

Kriubakaran, 1994 Supp (1) S.C.C.155 wherein the Supreme Court

held as under:

“7. An application for correction of the date of birth
should not be dealt with by the tribunal or the High
Court keeping in view only the public servant
concerned. It need not be pointed out that any such
direction for correction of the date of birth of the
public servant concerned has a chain reaction, inasmuch
as others waiting for years, below him for their
respective promotions are affected in this process.
Some are likely to suffer irreparable injury, inasmuch
as, because of the correction of the date of birth, the
officer concerned, continues in office, in some cases
for years, within which time many officers who are
below him in seniority waiting for their promotion, may
lose their promotions for ever. Cases are not unknown
when a person accepts appointment keeping in view the
date of retirement of his immediate senior. According
to us, this is an important aspect, which cannot be
lost sight of by the court or the tribunal while
examining the grievance of a public servant in respect
of correction of his date of birth. As such, unless a
clear case, on the basis of materials which can be held
to be conclusive in nature, is made out by the
respondent, the court or the tribunal should not issue
a direction, on the basis of materials which make such
claim only plausible….”

9. In the case of Commissioner of Police, Bombay & another Vs.

Bhagwan V. Lahane, (1997) 1 S.C.C. 247, relied by learned counsel

for the

10. respondents, the Supreme Court held that entry in the

service book made on the basis of the date of birth is final

unless it is proved by the employee that the said entry was made

due to negligence on the part of some other person or that it was

an obvious clerical error.

11. In the case of G.M. Bharat Coking Coal Ltd. West Bengal Vs.

Shib Kumar Dushad & others (2000) 8 S.C.C. 696, relied on by

learned counsel for the respondents the Supreme Court held as

under:

“17. The date of birth of an employee is not only
important for the employee but for the employer also.
On the length of service put in by the employee depends
the quantum of retiral benefits he would be entitled
to. Therefore, while determining the dispute in such
matters courts should bear in mind that a change of the
date of birth long after joining service, particularly
when the employee is due to retire shortly, will upset
the date recorded in the service records maintained in
due course of administration should not generally be
accepted. In such a case the burden is heavy on the
employee who comes to the court with the case that the
date of birth in the service record maintained by the
employer is untrue and incorrect. The burden can be
discharged only by producing acceptable evidence of a
clinching nature. We are constrained to make this
observation as we find that in a large number of cases
employees who are on the verge of retirement raise a
dispute regarding correctness of the date of birth
entered in the service record and the courts are
inclined to pass an interim order for continuance of
such employee beyond the date of superannuation on the
basis of the entry of date of birth in the service
record. Such a situation cannot be commended for the
reason that the court in passing such an interim order
grants a relief to the employee even before determining
the issue regarding correctness of the date of birth
entered in the service record. Such interim orders
create various complications. Anticipated vacancy for
which the employee next in the line has been waiting
does not materialize, on account of which the junior is
denied promotion which he has all along been led to
believe will be his due on the retirement of the
senior.”

12. In the case of Hindustan Lever Ltd. Vs. S.M.Jadhav &

another, (2001) 4 S.C.C. 52 the Supreme Court held that the

employee cannot be allowed to raise a dispute with regard to the

date of birth at the fag end of his career.

13. It is settled position of law that the employee should not

be allowed to raise the dispute of the date of birth for

correction at the fag end of his career. In Clause -5 of the

Circular No. 87 dated 2nd August, 1974 issued by the Hindustan

Steel Ltd. Bhilai Steel Plant it is clearly provided that no

change in the date of birth should be allowed if such request is

received during the preceding five years of service of the

employee for any reason whatsoever.

14. The petitioner was retired from service on 31.1.1990 on

attaining the age of superannuation i.e. on completion of 58

years of age in accordance with his date of birth recorded as

10.1.1932. The petitioner has raised a dispute at the fag end of

his career knowing fully well that in all the seniority list

published earlier in the years 1970, 1974 and thereafter, had

indicated the date of birth of the petitioner as 10.1.1932. The

documents produced subsequently cannot be taken into

consideration. Some of the documents namely Provident Fund Form,

Nomination Form were filled in by the petitioner, and the

certificate of birth and date produced by the petitioner in

Punjabi as well as in English are contradictory, as such, I do

not find any perversity in the findings recorded by the

Industrial Court to call for interference of this Court under

Article 227 of the Constitution of India.

15. From the decisions cited above, it is clear that unless a

clear case is made out on the basis of the materials which are

held to be conclusive in nature, the Court or Tribunal should not

issue a direction for change of the date of birth.

For the reasons stated above, the petition is dismissed

and the order dated 7.3.1994 passed by the Industrial

Court is upheld. No order as to costs.

J U D G E