Allahabad High Court High Court

R.S. Mehrotra vs Central Govt. Industrial … on 25 March, 1991

Allahabad High Court
R.S. Mehrotra vs Central Govt. Industrial … on 25 March, 1991
Equivalent citations: 1991 (63) FLR 76, (1992) IILLJ 530 All
Author: R Trivedi
Bench: R Trivedi


JUDGMENT

R.R.K. Trivedi, J.

1. Heard Shri A.K. Yog, learned counsel for the petitioner and Shri Pankaj Bhatia holding brief of Shri Shared Verma for the respondent Bank. The dispute is regarding the date of birth mentioned in the Service Record of the petitioner. He joined service in the respondent Bank on February 24, 1948 and the date of birth then reported was July 4, 1926. On the basis of this date of birth the petitioner was retired from service on July 31, 1986 after completing the age of superannuationn, i.e. 60 years. The petitioner filed a claim petition before the Central Government Industrial Tribunal claiming that he has been wrongly retired from the Bank service and his date of birth mentioned in the High School Certificate is September 18, 1930. The Tribunal after considering the case of both the parties has rejected the claim of the petitioner vide order dated November 26, 1990. Aggrieved by the said order, this writ petition has been filed.

2. Admittedly, the petitioner joined service on February 24, 1948 and if the date of birth as mentioned in the High School Certificate is accepted, his age at the time of joining the serive could have been only 17 years 5 or 6 days, meaning thereby that he was minor on the date of joining. Admittedly the petitioner was not Matriculate on the date of joining the service. As it has been done during service, alteration in date of birth cannot be ruled out. The Tribunal in view of these facts and circumstances has not accepted the claim of the petitioner. The order of the Tribunal is concluded by findings of fact which cannot be interfered with by this Court under Article 226 of the Constitution.

3. However, the learned counsel for the petitioner has assailed the order for the observations made in para 8 of the impugned order. The submission of the learned counsel is that there is no declaratory form prescribed in the Bank which is required to be filled in at the time of joining the service and in the absence of such a form the date of birth recorded in the Service Book cannot be relied upon. The Tribunal has rejected the claim of the petitioner for very cogent reasons and absence of such a form is immaterial in the facts and circumstances of the case. Even the documents possessed by the Life Insurance Corporation of India were also of the subsequent date when the petitioner joined the service.

4. The learned counsel for the petitioner has further submitted that there was no minimum age limit prescribed for recruitment in the Bank Service, Even a minor could be employed. Be that as it may, but the fact that matriculation has been done by the petitioner during the service, it was very easy for the petitioner to mention another date in the papers while doing High School and thus on the documents which came in existence subsequently, no reliance can be placed and even if any finding has not been recorded by the Tribunal on this aspect of the matter, the legality of the order is not affected.

5. In these facts and circumstances, the order passed the Tribunal does not suffer from any error of law and this writ petition has no force and is dismissed.