JUDGMENT
 1. Appellant was working in Barora Colliery of M/s. Bharat Coking Coal Limited as Operator. In the year 1966 he was appointed in a private Colliery. In the statutory Form-B register his date of birth was recorded as 18.4.1943 at the time of his appointment. In token of acceptance of the entries made in the said Form-B register, he had affixed his left thumb impression thereon. Normally details mentioned in the Form-B register are final and conclusive and are binding on the parties. The said workman came out with a case that as per entry of his date of birth as 18.2.1947 in the Identity Card, his date of birth be corrected in the statutory Form-B register accordingly. The Management of the Colliery served letter dated
14/16.11.2002 informing that he superannuates with effect from 30.4.2003. It was
based on the entry relating to his date of
birth in the Form-B register. As such he
filed WP (S” No. 6363 of 2002 in this Court
for quashing the order of his superannuation on 30.4.2003, as he was to
superannuate on the basis of his date of
birth being 18.2.1947, in the month of
February, 2007. The writ petitioner claimed
to have applied for correction of his date of
birth in the year 1988, which remained un
decided and he was informed to retire from
service on 30.4.2003. In this regard the
Management’s reply is that there was no
question of correction of the date of birth on
the basis of Identity Card entry where as
Form-B register entry was statutory one
and there was presumption of correctness
of the said entry. In our opinion, therefore,
the learned Single Judge rightly dismissed
the writ petition. There was no occasion to
entertain claim of the writ petitioner at the
fag end of his service career regarding correction of his date of birth in the statutory
Form-B register on the basis of alleged
entry of his date of birth in the Identity
Card. We find no merit in this appeal. It is
dismissed.