High Court Jharkhand High Court

State Of Bihar & Ors vs Suleman Mian on 16 September, 2008

Jharkhand High Court
State Of Bihar & Ors vs Suleman Mian on 16 September, 2008
                 L.P.A. NO. 100 OF 1996(R)
                             ...
       In the matter of an Appeal under Clause 10 of the Letters Patent ;
                              ....

       The State of Bihar(now Jharkhand)
       And others                                 ..... Appellants

                             Versus

       Suleman Mian                                ..... Respondent
                            ...

       For the Appellants          : Mr.P.Modi, G.P.I
       For the Respondent          : M/s Jai Prakash & P.K.Mukhopadhaya



                                    PRESENT
                            HON'BLE THE CHIEF JUSTICE
                           HON'BLE MR.JUSTICE D.K.SINHA


                             ......

By Court :        This appeal had been preferred by the erstwhile State of Bihar,
16.9.2008

now the State of Jharkhand, against the judgment and order dated

6.2.1996 by which the learned Single Judge had been pleased to allow the

writ petition in favour of the writ petitioner- respondent herein and directed

the appellant-State to pay the amount of salary for the period ranging from

1.7.1994 to 11.4.1998 which was the period during which the writ petitioner

-respondent was treated to be in service on the ground that he was wrongly

made to retire on 30.6.1994.

2. Relevant facts and circumstances giving rise to this appeal indicate

that the respondent (petitioner before the learned Single Judge) filed a writ

petition bearing CWJC No.3116 of 1995(R) assailing the order dated

1.9.1995 by which the writ petitioner- respondent had been directed to

refund the salary for the period of 16.6.1988 to 30.6.1994 on the ground

that as per his date of birth which, according to the appellant-State, should

have been 1930, he ought to have retired in the year 1988. The

respondent-petitioner had also prayed for a direction upon the respondent-

State, appellant herein, to correct his date of birth in the service book.
2

3. The learned Single Judge on scrutiny of the facts in regard to the

date of birth noted that the respondent’s date of birth although is stated to

be 1930 as per the version of the appellant-State , his date of birth recorded

in the service book was 1936. But the learned Single Judge held that his

date of birth in the service book was not fit to be relied as his date of birth

in the gradation list was shown as 1940, meaning thereby that his service

book where the respondent’s date of birth was recorded as 1936 was not

relied upon and the date of birth as shown in the gradation list as 1940 was

taken to be his correct date of birth. But, it appears that the respondent in

the meantime had retired from service as Class-IV servant, taking his date

of birth to be 1936, as a result of which he retired on 30th June, 1994.

However, the appellant-State initially insisted that the respondent’s date of

birth should have been 1930 and according to the averment of the

appellant-State he should have retired before 1994 i.e. he should have

retired in 1988 itself . On this averment, the appellant-State had issued an

order against the respondent directing him to refund the salary which he

had received for discharging the duties beyond 1988 i.e. upto 30th June,

1994. The learned Single Judge struck down this order of the appellant-

State and held that he could not have been directed to retire in the year

1988 as his date of birth ought to have been taken to be 1940 as per the

gradation list. In view of this finding recorded by the learned Single Judge,

he was pleased to quash and set aside the order dated 1.9.1995 by which

the respondent had been directed to refund the amount which he had

drawn by way of salary from 1988 upto 30th June, 1994, during which he

had duly discharged his duties.

4. Mr.P.Modi, learned G.P.I, appearing on behalf of the State has stated

that in sofar this part of the relief granted to the respondent is concerned,

the appellant is not pressing this appeal but as the learned Single Judge has

held that the respondent had wrongly been retired on 30th June, 1994 and

he had four more years to go if his date of birth had been taken to be 1940
3

due to which he could not have been retired prior to 1998, the appeal is fit

to be pressed, since the learned Single Judge based on this premise

granted further relief to the respondent and held that the respondent had

been wrongly retired in the year 1994 as he could have retired only in the

year 1998 and therefore he was entitled to the arrears of salary from the

year 1994 to 1998 , although he had not discharged duties during this

period since he had erroneously been retired in the year 1994.

5. It is this part of the order, which is under challenge in this appeal, in

support of which it was contended that although the learned Single Judge

was right in holding that the respondent could not have been made to retire

in 1988 by taking his date of birth to be 1930, the entry of his date of birth

as 1936 which was recorded in the service book, could not have been

ignored.

6. We find force in this part of the contention of learned Government

Pleader No.1, appearing in support of this appeal, as the learned Single

Judge could not have entered into a scrutiny of the date of birth of the

respondent as the entry made in the service book has to be treated to be

the conclusive proof of the respondent’s age. If the learned Single Judge

thought it otherwise then, in our opinion, the matter could have been

referred to an Enquiry Committee or a Medical Board for assessment of the

correct age of the respondent. As the respondent’s age was duly recorded in

the service book as 1936, the learned Single Judge had no reason to rely

upon the date of birth recorded in the gradation list. The date of birth

recorded in the gradation list could not have been treated as a conclusive

proof of the age of the respondent, ignoring the entry made in the service

book. The respondent being a IVth grade employee, the date of birth

recorded in the service book at the time of entry into the service alone could

have been relied upon by the learned Single Judge and hence the view

taken by the learned Single Judge that he was wrongly retired on 30th June,

1994 has no reasonable basis and , therefore, the four years’ of service which had
4

been allowed to be counted in favour of the respondent cannot be allowed

to be sustained, so as to grant him salary for this period on the premise that

he had wrongly been superannuated on 30th June, 1994.

7. For the reasons stated hereinbefore, the order of the learned Single

Judge, in sofar as the direction to pay him salary for a period of four years

being 30th June, 1994 to 1998 cannot be allowed to be sustained as the

respondent’s date of birth could not have been taken from the gradation list,

ignoring the service book in order to award benefit for the extended period

of four years’ of service during which he had not discharged any duty.

8. As already recorded hereinbefore, the aforesaid direction, therefore,

stands quashed and set aside and the appeal, thus, is partly allowed.

However, in the circumstance, there shall be no order as to costs.

( Gyan Sudha Misra,C.J.)

( D.K.Sinha, J. )

Jharkhand High Court
Ranchi
The 16th September,2008
G.Jha/NAFR