High Court Kerala High Court

M.A.Francis vs State Of Kerala on 6 December, 2006

Kerala High Court
M.A.Francis vs State Of Kerala on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19264 of 2004(R)


1. M.A.FRANCIS, ASSISTANT EXCISE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE EXCISE COMMISSIONER,

4. THE COMMISSIONER FOR GOVERNMENT

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/12/2006

 O R D E R
                                 KURIAN JOSEPH, J.

                               --------------------------

                      W.P. (C).  NO. 19264  OF 2004

                                   ---------------------


                Dated this the 6th day of December, 2006


                                     J U D G M E N T

Petitioner is aggrieved since his date of birth, despite correction in

the SSLC book, is not corrected in the service records. On condoning the

delay in approaching the Commissioner for Government Examinations

petitioner filed Ext.P3 application as early as on 11.5.92. That was allowed

on 30.6.97 as per Ext.P6. Petitioner submitted Ext.P3 for correction of the

service records. That was turned down as per Ext.P8. The matter was

pursued by the petitioner before the Government as per Ext.P9. The same

was turned down as per Ext.P11 holding that since the application for

correction of date of birth is not submitted before 31.12.92, as specified in

Ext.P4 Government Order, the request cannot be entertained. The

contention of the petitioner is that despite Ext.P4 Government Order,

Ext.P2 order was passed by the Government condoning the delay in filing

the application for correction of date of birth. Having given such a

permission, there is no justification in permitting the petitioner to have the

logical consequences. It is not as if the petitioner took steps on the verge

of retirement. As on the date of the application before the Commissioner,

petitioner had decades of service left. Even as on today also, around six

years of service is left. In a similar situation, this Court as per Ext.P13

WPC NO.19264/04 Page numbers

judgment in O.P. 18119/97 directed the Government to reconsider the

matter pursuant to which the petitioner therein was granted the benefit of

correction of date of birth, despite even the fact that the petitioner had

retired from service. That order is Ext.P14. It is also to be seen that in the

case of that petitioner, the application for correction of date of birth before

the Commissioner for examinations was after the cut off date prescribed in

Ext.P4 Government Order. In the case of the petitioner, admittedly, the

application before the Commisisoner is in 1992, before the cut off date. It

is also submitted that in several cases in view of the directions of this

Court, Government has granted the opportunity for correction of date of

birth. It is further submitted that since the basis of the service records has

undergone a change by Ext.P6, the consequential change should be

reflected in the service records also.

I quash the impugned orders. There will be a direction to the 1st

respondent to look into Ext.P2, with notice to the petitioner, and pass

appropriate orders in the light of Ext.P13 judgment and Ext.P14

Government Order, within a period of three months from the date of

production of a copy of this judgment by the petitioner. The writ petition is

disposed of as above.






                                                   KURIAN JOSEPH, JUDGE

vps


WPC NO.19264/04    Page numbers





                           KURIAN JOSEPH, JUDGE




                                         OP NO.





                                     JUDGMENT


WPC NO.19264/04    Page numbers






                                   6th DECEMBER, 2006