High Court Jharkhand High Court

Farid Mian vs Central Coal Fields Ltd. Through … on 20 November, 2006

Jharkhand High Court
Farid Mian vs Central Coal Fields Ltd. Through … on 20 November, 2006
Equivalent citations: 2007 (2) JCR 165 Jhr
Author: P Kohli
Bench: P Kohli


ORDER

Permod Kohli, J.

1. Petitioner has come to this Court disputing his date of birth which is admittedly recorded as 4th March, 1947 in the service record maintained by the Respondent-Company. The only ground for disputing the date of birth is that the date of birth of his elder brother is recorded as 23rd October, 1953 in the service record with the same Company. It is, accordingly, stated that the elder brother cannot be younger than the petitioner. It is stated that petitioner had earlier approached the Respondents in the year 1987 but no action was taken. In the counter-affidavit filed, the Respondent-Company has taken a categorical stand that petitioner’s date of birth as initially recorded, is being taken into consideration for his superannuation and the service record has not been interpolated or tampered within any manner. There is no allegation on the part of the petitioner also that the Service record has been interpolated in any manner, however, there is one document i.e. Communication dated 20th of July, 2001 (Annexure-A), issued to the Staff Officer, Kuju Area, whereunder the request of the petitioner for rectification of the date of birth has been rejected. This document clearly established that petitioner did raise the issue of date of birth at least in the year 2001. This Communication is not addressed to the petitioner, therefore, petitioner is quite right in saying that he had no intimation of this document, It is also not a case that petitioner has approached at the fag end of service because he had earlier approached the Respondents-Company well before the date of this superannuation. Under these circumstances, this writ petition is disposed of with a direction to the Respondent- Company to hold an enquiry with regard to the date of birth of the petitioner on the basis of request made by him after hearing him and to take appropriate action. Let the enquiry be concluded within a period of two months and outcome communicated to the petitioner. In the event, contention of the petitioner is to be disagreed, it shall be by a reasoned order. Petition disposed of.