High Court Kerala High Court

P.Pappathy vs The Secretary To Government … on 6 March, 2009

Kerala High Court
P.Pappathy vs The Secretary To Government … on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7220 of 2009(V)


1. P.PAPPATHY, D/O.PAZHANI, SLR, GARDEN
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT IRRIGATION
                       ...       Respondent

2. CHIEF ENGINEER,IRRIGATION DEPARTMENT,

3. EXECUTIVE ENGINEER,IRRIGATION

4. THE CURATOR, MALAMPUZHA GARDENS,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/03/2009

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                         -------------------------
                W.P ( C) Nos.7220 &7221 of 2009
                         --------------------------
                 Dated this the 6th March,2009

                           J U D G M E N T

Petitioners herein are working as Casual Labourers in

Malampuzha Garden Section of Malampuzha, Irrigation

Project, Palakkad. Petitioner in WPC No.7220 of 2009 is

working from 15.4.1971 and now she is working in SLR

cadre. Petitioner in WPC No.7221 of 2009 is working from

15.4.1971 and she is also in the SLR cadre.

2. The prayer in these writ petitions is to direct the

1st respondent to correct the mistake occurred in the entry

relating to the date of birth of the petitioners respectively in

their service records.

3. The correct date of birth of the petitioner in WPC

No.7220 of 2009 is 1.7.1957. Petitioner points out that in

the latest salary certificate issued to her, the date of birth is

wrongly recorded as 1.7.1951. When she verified the matter,

it is found that the date of birth is wrongly recorded as

1.7.1951 in the service records.

4. In the case of petitioner in WPC No.7221 of 2009

her date of birth is 1.7.1957. But it is wrongly recorded as

W.P ( C) Nos.7220 &7221 of 2009
2

1.7.1952. This will affect her continuance till the correct

age of retirement.

5. In the circumstances, they have approached the 1st

respondent by filing Exhibit-P3 and P4 representations

respectively seeking to correct the entry in respect of date of

birth in regard to them in the service register.

6. There will be a direction to the 1st respondent to

consider Exhibit-P3 and P4 and to cause due enquiry in the

matter and take all steps to see that in the service records of

the petitioners the correct date of birth is recorded and

accordingly their date of retirement should also be

determined. Appropriate orders shall be passed within a

period of one month from the date of receipt of a copy of this

judgment. It is further to be mentioned that in Exhibit-P1

seniority list, the date of birth of the respective petitioners

have been shown correctly as claimed by them.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) Nos.7220 &7221 of 2009
3

W.P ( C) Nos.7220 &7221 of 2009
4