High Court Kerala High Court

K.M.Paulose vs The State Of Kerala on 26 November, 2008

Kerala High Court
K.M.Paulose vs The State Of Kerala on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33929 of 2008(L)


1. K.M.PAULOSE, AGED 55, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT LABOUR OFFICER, THRISSUR.

3. THE ALAGAPPA TEXTILES, REP. BY ITS

4. THE NATIONAL TEXTILE CORPORATION,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice V.GIRI

 Dated :26/11/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.33929 of 2008
                      --------------------------
            Dated this the 26th November, 2008

                        J U D G M E N T

Petitioner, who is an employee of the 3rd respondent

which is now stated to have been taken over by the 4th

respondent, is aggrieved by the refusal on the part of the

Management to accept the request made for correction of

his date of birth. He submits that the date of birth given

by him in official records is 8.12.1950 Whereas the

actual date of birth is 20.5.1953. He has therefore sought

for correction of his date of birth in service records.

Exhibit P3 representation submitted by him in this regard

has not been responded to.

2. Learned counsel appearing for the 4th

respondent submits that there is an industrial dispute

currently pending before the competent Labour Court at

the instance of the Union representing the interests of the

workmen of the 3rd respondent company and one of the

issues pending adjudication in that behalf relates to

W.P ( C) No.33929 of 2008
2

correction of date of birth of six employees.

3. Sri.Krishna Menon, learned counsel appearing

for the 4th respondent placed before me a copy of G.O (Rt)

No.2601/2008/LBR Dated 6/10/2008 in which one of the

issues referred is as follows:

“Whether the demand of the trade unions
to allow applications from all the six workers for
correction of date of birth, worthy of
consideration based on the facts and
circumstances of each case. “

4. Mr. Sreekumar also submits that petitioner is

one of the six workers who is comprehended by the

industrial dispute.

5. If that be so, it would not be appropriate that

this Court to issue a separate direction to the management

to consider the petitioner’s application for correction of his

date of birth. Issue is pending adjudication before the

Industrial Tribunal.

6. Learned counsel for the petitioner points out

that he is due to retire on 8.12.2008, going by the date of

birth as it is currently entered in the service records and he

will be prejudiced by the delay which invariably would

W.P ( C) No.33929 of 2008
3

occur in the final adjudication of the Industrial Dispute.

Learned counsel for the 4th respondent submits that it will

be open to the petitioner to move an application for interim

relief before the Industrial Tribunal and that in such

circumstances, it is open to the Tribunal to pass orders on

such interlocutory applications.

In the result, the writ petition is disposed of

reserving the liberty of the petitioner to approach the

Industrial Tribunal, Palakkad with an appropriate

application in I.D 64 of 2008 which is pending adjudication

before the said Tribunal.

(V.GIRI,JUDGE)
ma

W.P ( C) No.33929 of 2008
4

W.P ( C) No.33929 of 2008
5