High Court Jharkhand High Court

Bhagwat Singh vs Central Coalfields Ltd. & Ors on 8 December, 2009

Jharkhand High Court
Bhagwat Singh vs Central Coalfields Ltd. & Ors on 8 December, 2009
                              WRIT PETITION (SERVICE) NO. 2340 OF 2002
                 [In the matter of an Application under Article 226 of the Constitution of India]
                                               .....
                 1. Bhagwat Singh ...... .....           ...... ...... .....          Petitioner
                                      Versus
                 1. Central Coal Field Limited
                 2. Personnel Manager, M.P.& Establishment, C.C.L.,
                    Darbhanga House, Ranchi
                 3. Chief General Manager, Staff Officer (P&A),C.C.L.
                    Piparwar Area, P.O. Bachra, Dist.-Hazaribagh
                 4. Director Personnel, C.C.L., Ranchi
                 5. Project Officer, Bachra, Piparwar Area, C.C.L.,
                    District : Hazaribagh    ...... .....       ...... ...... Respondents
                                             ....
                 For the Petitioner          :     Mr. V. N. Jha
                 For the Respondents         :     Mr. Ananda Sen

                        PRESENT:
                        THE HON'BLE MR. JUSTICE AMARESHWAR SAHAY
                                       ----

Amareshwar Sahay, J.     By filing this writ petition, the petitioner has prayed for the

                 following reliefs:

                        (i)      to quash the order dated 06.02.2002 ( Annexure-6 )

                                 and order dated 08.02.2002 ( Annexur-7 ) by which

                                 the representation of the petitioner for correction of

                                 the date of birth has been rejected;

                        (ii)     for a direction to the respondents to allow the

                                 petitioner to continue in service till August, 2002 on

                                 the basis of the date of birth as recorded in his

                                 matriculation certificate;

                        (iii)    to quash the Annexure-2 i.e. the order dated

                                 19.10.2000

directing the petitioner to superannuate

on and from 01.11.2001;

(iv) to direct the respondents to correct his date of birth

as 21.08.1942 in place of 01.11.1941 on the basis of

the date of birth recorded in the matriculation

certificate, and

(v) to pay the salary since December, 2001 for the period

he worked.

W.P.(S) NO.2340 OF 2002
2

The case of the petitioner, in short, is that he was initially

appointed on 25.11.1959 on the post of Pump Khalasi and was

posted at Piparwar Project of the C.C.L. in the District of

Hazaribagh. He passed matriculation examination in the year 1959,

the result of which was published in June, 1959 i.e. before his

initial appointment.

The grievance of the petitioner is that though his actual date

of birth is 21.08.1942 as recorded in the matriculation certificate,

but in the service sheet, his date of birth was wrongly recorded as

01.11.1941. In the year 1987-88, the respondents supplied the

service sheet to each employee of the C.C.L., and one of such

sheet was also supplied to the petitioner, from which he came to

know for the first time that his date of birth has wrongly been

recorded in his service sheet as 01.11.1941. He immediately raised

objection and made endorsement in the service sheet itself that the

date of birth has wrongly been recorded, therefore, it should be

corrected as per the matriculation certificate. A copy of said service

sheet has been annexed as Annexure-1 to this writ petition. During

the period the matter regarding correction of date of birth was

pending, the respondents issued a notice to the petitioner dated

19.10.2000 as contained in Annexure-2 to the writ petition,

informing him that he would retire from service with effect from

01.11.2001 on attaining the age of superannuation. On receipt of

the said notice, the petitioner made a representation to correct his

date of birth on the basis of his matriculation certificate.

Thereafter, on 30.10.2000, a letter as contained in Annexure-3 was

issued to the petitioner asking him to submit mark-sheet issued by

the Bihar School Examination Board, the admit-card etc. as well as

the name of the center from which he appeared in the said
W.P.(S) NO.2340 OF 2002
3
matriculation examination. The petitioner submitted those details

as required.

Further, the case of the petitioner is that the respondents

also enquired from the Bihar School Examination Board about the

genuineness of the documents submitted by the petitioner, and in

reply to that, by issue of a letter dated 29.09.2001, the Bihar

School Examination Board, informed the Office of the Chief General

Manager, C.C.L., Piparwar Area that on verification and inquiry, it

was found that the petitioner appeared from Sherghati center and

he passed the matriculation examination in third division in 1959

Annual Examination and his date of birth recorded was 21.08.1942.

The petitioner also submitted a duplicate matriculation certificate

before the authorities concerned, as issued by the Bihar School

Examination Board, showing his date of birth as 21.08.1942.

The grievance of the petitioner is that though in his

Matriculation certificate issued by the Bihar School Examination

Board, his date of birth was recorded as 21.08.1942, but, the

Project Officer, Bachra by issue of letter dated 06.2.2002 as

contained in Annexure-6 to the writ petition informed him that his

request for correction of date of birth has not been agreed to by

the competent authority in view of the fact that his date of birth

was mentioned as 01.11.1941 in the form ‘B’ Register as well as in

P.S.-3 and P.S.-4 forms, maintained in the office. Subsequently, by

issue of Annexure-7 dated 08/9-02-2002, the petitioner was

informed that his representation dated 18.12.2001 was examined

and it was found that there was no merit in his case.

The petitioner states that he performed his regular duties till

07.02.2002, and only on and from 08.02.2002, he was stopped

from working, but, for the period from November, 2001 till

07.02.2002, during the period he worked, he was not paid anything
W.P.(S) NO.2340 OF 2002
4
towards salary allowances etc. It is contended on behalf of the

petitioner that there was no material before the respondents to

record his date of birth as 01.11.1941. As a matter of fact, his date

of birth was 21.08.1942 as per the matriculation certificate. It is

further contended that before entering into the service of the

respondents, the petitioner had already passed matriculation

examination in the year 1959, and his matriculation certificate

establishes conclusively that his date of birth is 21.08.1942,

therefore, when the respondents got his certificate verified from

the Bihar School Examination Board, then in all fairness, his date of

birth ought to have been recorded in his service sheet. It is further

contended that the impugned Annexures -6 & 7, by which the

petitioner was informed that his representation as well as his

request for correction of date of birth has been rejected, but no

reason has been assigned for such rejection and the order passed

are not speaking orders.

A counter affidavit has been filed on behalf of the

respondents, wherein it is stated that as per the entry in the

company’s record the date of birth of the petitioner was recorded

as 01.11.1941, accordingly, the petitioner has retired from service

on 31.10.2001. After his retirement, he has also received all the

retiral dues including gratuity, arrears of salary, etc. It is further

stated in the counter affidavit by the respondents that in the form

‘B’ Register maintained by the C.C.L. as well as in P.S.-1, P.S.-3 and

P.S.-4 forms contain the signature of the petitioner also show that

the date of birth of the petitioner was entered in those records as

01.11.1941, and therefore, in view of these facts, the claim of the

petitioner for correction of the date of birth was not entertainable

therefore the same has been rejected. About the matriculation

certificate of the petitioner, it is stated by the respondents in their
W.P.(S) NO.2340 OF 2002
5
counter affidavit that the said certificate was neither issued prior to

the date of appointment of the petitioner nor it was brought to the

notice of the respondent-company at the time of employment or

even immediately thereafter, and therefore, on the said basis his

date of birth as 21.08.1942 cannot be accepted since if that date of

birth of the petitioner is accepted, then in that event, he would be

below 18 years of age on the date he entered into the employment

of C.C.L. i.e. on 25.11.1959. As per the company’s records, the

petitioner was an adult on the date of appointment, and therefore,

his date of birth was correctly recorded in the relevant records of

the company. In support of the statements made in the counter

affidavit, the copies of service sheet, menial service register, form,

P.S.-1, P.S.-3 and P.S.-4 have been annexed in order to show that

the date of birth of the petitioner was recorded as 01.11.1941.

It is not disputed that the service sheet i.e. Annexure-1 was

supplied to the petitioner on 29.7.1987 showing his date of birth as

01.11.1941, I find that on the back of the Annexure-1 i.e. the

service sheet, the petitioner did make endorsement that his date of

birth was wrongly recorded which should be corrected. The said

endorsement was made on that very date itself i.e. on 29.7.1987,

the date on which the service sheet was supplied to the petitioner,

therefore, it appears that the petitioner immediately objected about

the wrong recording of his date of birth. From the matriculation

certificate (Annexure-5) as well as the letter dated 29.09.2001

(Annexure-4) sent by the Bihar School Examination Board to the

Office of the Chief General Manager, C.C.L., it appears that on

verification it was found that as per the records maintained in the

Examination Board his date of birth was 21.08.1942. It was also

certified that he passed matriculation examination in third division

in the Annual Examination of 1959.

W.P.(S) NO.2340 OF 2002
6
It is also not disputed that the petitioner was already a

matriculate even prior to his appointment in C.C.L. So far the form

P.S.-1, P.S.-3 and P.S.-4 which have been heavily relied upon by

the counsel for the respondents to show that the date of birth of

the petitioner was recorded as 01.11.1941, I find that these forms

were filled up in the year 1998 i.e. much after the objection raised

by the petitioner about wrong recording of his date of birth. It

further transpires from the aforesaid three forms i.e. P.S.-1, P.S.-3

and P.S.-4 and that there is cutting and over-writings in the year

of the birth of the petitioner recorded in those records. Therefore,

the recording of the date of birth in those forms i.e. P.S.-1, P.S.-3

and P.S.-4 do not inspire confidence. The matriculation certificate is

a most authenticated document for the date of birth of a person,

therefore, I am inclined to accept the entry made in the

Matriculation Certificate about the date of birth of the petitioner in

place of relying on the entries made in the records of the

respondent company which raise suspicion also about it.

There are several decisions of this Court including that of the

Division Bench wherein it has been held that Matriculation

Certificate is the conclusive proof to establish the date of birth.

Reference in this regard may be made to the decision of this Court

in case of Management of Heavy Engineering Corporation Ltd.,

Ranchi Versus Mrs. Sarita Narayan & Ors. reported in 2003 (4)

J.C.R. 602 (D.B.); Ramjanam Ram Versus M/s Bharat Coking Coal

Ltd., Dhanbad & Ors reported in 2002 (2) J.C.R. 48; M/s Bharat

Coking Coal Ltd. Versus Dwarika Dusadh @ Dwarika Ram reported

in 2006 (1) J.C.R. 297; and (Mrs.) Sarita Narayan Versus H.E.C.,

through the Chairman-cum-Managing Director Headquarter & Ors.

reported in 2003 (2) J.C.R. 663.

W.P.(S) NO.2340 OF 2002
7
On consideration of the facts and circumstances stated

above, I am of the view that the date of birth of the petitioner was

21.08.1942 and the same was wrongly recorded in the service

sheet and other relevant records of the company as 01.11.1941,

and he has wrongly been made to retire prematurely from

31.10.2001. In fact, he was entitled to continue in service till

31.08.2002, the date on which he would have superannuated on

completion of the age of 60 years.

Accordingly, this writ application is allowed, and the order as

contained in Annexure-6 & 7 rejecting the representation of the

petitioner for correction of the date of birth, are, hereby, quashed,

and the respondents are directed to make necessary correction

regarding the date of birth of the petitioner in their service records

as 21.08.1942 in place of 01.11.1941. Since the petitioner has now

reached the age of superannuation on 31.08.2002 itself, therefore,

the question for direction to take him in service again does not

arise. However, since he was prematurely retired from service, and

therefore, the respondents are directed to pay him all the

consequential benefit treating him to be in service till 31.08.2002.

The respondent-C.C.L. is directed to pass a consequential order

within a period of 8(eight) weeks from today. Since the petitioner

was forced to retire prematurely and has been forced to go for

litigation by the respondents, and therefore, this writ application is

allowed with a cost of Rs.5000/- (five thousand) to be paid to the

petitioner within the aforesaid period.

(AMARESHWAR SAHAY, J.)

Jharkhand High Court,
Ranchi. Dated :08.12.2009
N.A.F.R./S.I