High Court Punjab-Haryana High Court

Om Parkash Punia vs State Of Haryana And Others on 29 September, 2008

Punjab-Haryana High Court
Om Parkash Punia vs State Of Haryana And Others on 29 September, 2008
CWP No. 17199 of 2008             1

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                        CHANDIGARH

                  C.W.P. No. 17199 of 2008

           DATE OF DECISION: September 29, 2008

Om Parkash Punia

                                                    ...Petitioner

                              Versus

State of Haryana and others

                                                ...Respondents

CORAM:      HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE JORA SINGH

Present:    Mr. Sanjay Vashisth, Advocate,
            for the petitioner.

1.    Whether Reporters of local papers may
      be allowed to see the judgment?
2.    To be referred to the Reporters or not?
3.    Whether the judgment should be
      reported in the Digest?

M.M. KUMAR, J.

The prayer made in the instant petition is for

issuance of direction to the Municipal Committee, Panipat-

respondent No. 2 to correct the date of birth of the petitioner.

According to the record, the date of birth of the petitioner is

16.9.1950 and the request has been made to correct it to

2.9.1951. The petitioner admittedly entered the service of the

Municipal Committee, Panipat-respondent No. 2 on 20.7.1976

on the post of Malaria Supervisor (P-2). At the time of
CWP No. 17199 of 2008 2

appointment he has given his date of birth to be 16.9.1950 as

per his Matriculation Certificate. During the period of his

service he was sent to serve in the Haryana State Agricultural

Marketing Board after abolition of the post of Malaria

Supervisor from the Market Committee, Panipat-respondent

No. 2 on 31.12.1999. He joined in the Haryana State

Agricultural Marketing Board on 1.1.2000. On the ground that

his date of birth according to the record of the Sub-Registrar,

Birth and Death, Municipal Committee, Panipat, as per birth

certificate dated 16.9.2008 (P-6) is 2.9.1951, a request for

change in the date of birth has been made. The petitioner is to

retire from service on attaining the age of superannuation today

i.e. 29.9.2008.

Having perused the paper book and keeping in view

the nature of controversy, we are of the considered view that

no change in the date of birth can be permitted. It is well settled

that if a person on the eve of his retirement approach the Court

for change in his date of birth, such a prayer cannot be

accepted. In support of the afore-mentioned proposition

reliance may be placed on the judgement of Hon’ble the

Supreme Court in the case of G.M. Bharat Cooking Coal ltd. v.

Shib Kumar Dushad (2000) 8 SCC 696 wherein it has been

pointed out that the date of birth of an employee is not only

important but it also effects the employer and the co-

employees. The quantum of retiral benefits to which an

employee would be entitled has to be determined on the basis
CWP No. 17199 of 2008 3

of length of service rendered by him. It has also been held that

when dispute of such a nature has to be determined then the

Courts have to keep in mind that change of date of birth long

after joining the service particularly when the employee is due

to retire shortly then it would upset the date recorded in the

service record maintained in due course of administration. Such

a request should not generally be accepted because it is the

employee who had earlier supplied his date of birth which it

continued in the service record for two-three decades. It has

also been pointed out that his co-employees have also planned

their career on the basis of expected vacancy which has to occur

on the retirement of such an employee who seeks change in the

date of birth. If the legitimate expectation of such an employees

who are waiting for anticipated vacancy are defeated on account

of extended period by changing date of birth then it would

result in all unjust results. Similar view has been expressed in the

case of Secretary and Commissioner Home Department v.

R.Kirubakaran 1994 Suppl. (1) SCC 155. The principle of estoppel

would also be attracted because an employee has continuously

represented the department about his date of birth which he

seeks the department to change on a subsequent date. On the

afore-mentioned proposition we place reliance on the

judgement of Hon’ble the Supreme Court in the case of Union

of India v. C.RamaSwamy (1997) 4 SCC 647. The petitioner had
CWP No. 17199 of 2008 4

entered service on 20.7.1976 by representing that he was born

on 16.5.1950 whereas now he claims that he was born about a

year later on 2.9.1951. On that score also the prayer made by

the petitioner cannot be entertained. Therefore, we find no

merit in the petition and the same is accordingly dismissed.




                                          (M.M. KUMAR)
                                             JUDGE




                                          (JORA SINGH)
September 29, 2008                           JUDGE
Pkapoor