High Court Kerala High Court

Dvl.Personnel Officer vs P.Kasu on 9 April, 2008

Kerala High Court
Dvl.Personnel Officer vs P.Kasu on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 9004 of 1998(V)



1. DVL.PERSONNEL OFFICER,S.RAILWAY
                      ...  Petitioner

                        Vs

1. P.KASU
                       ...       Respondent

                For Petitioner  :SRI.M.C.CHERIAN

                For Respondent  :SRI.B.GOPAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/04/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        O.P. No. 9004 of 1998
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 9th April, 2008.

                            J U D G M E N T

The Divisional Personnel Officer, Southern Railway, Palghat is

the petitioner in this original petition. He is challenging Ext. P18

award of the Industrial Tribunal, Palakkad in I.D.No. 71/96 (C),

wherein he is the management and the 1st respondent herein is the

workman. The issue referred for adjudication was:

“Whether the claim of the workman Smt. P. Kasu that she was
born on 16-12-52 is justified ? If so, whether the action of the
Management of D.P.O. S. Rly, Palghat in superannuating the
workman on 30-4-94 is legal and justified? If not, to what relief is
the workman entitled to?”

The management superannuated the workman on the basis of the age

recorded in the service records, which was 40 years as on 21-4-1976.

The workman claimed that her date of birth was 16-12-1952 and

therefore her date of superannuation would fall only on 15-12-2010.

The Tribunal, after entering a finding that the workman has not

produced any reliable documentary evidence to substantiate her claim

that her date of birth was 16-12-1952 and in the absence of any such

documentary evidence, the management would have been justified in

its refusal to carry out the correction of date of birth, relied on the

order of the Central Administrative Tribunal, Ernakulam in O.A.No.

1941/93, filed by the petitioner, to hold that the management had

agreed to accept the affidavit of the workman regarding her date of

birth and based on two affidavits of the workman attested by a notary

and a Judicial First Class Magistrate, accepted the case of the

workman directing the management to reinstate the workman with

backwages and consequential benefits. That award is under

challenge before me.

2. The contention of the management is that the first

respondent-workman was engaged as a casual labourer on 21-4-1976

O.P.No. 9004/1998 -: 2 :-

by the Permanent Way Inspector, Palghat. At that time, the personal

details of the workman as declared by her was entered in a register

called LTI Register, and her left hand thumb impression was obtained

therein. In that register, a copy of which was marked as Ext. M1 in

the award and produced herein as Ext. P1, the age of the workman

was shown as 40 as on her date of entry in service, namely, 21-4-

1976. Later her casual employment was terminated and she was later

reinstated in service as a casual labourer pursuant to directions of

this Court. At that time, the LTI Register was with the Industrial

Tribunal, Alleppey, the same having been produced in cases involving

the workman and others. Even at the time of regular absorption of

the workman the same was not available. Therefore, the workman

was asked to produce the original casual labour card and an affidavit

declaring her date of birth as entered therein, in accordance with

Rule 225 of the Rail;way Establishment Code, Vol. I (1985 Edition)

and the Railway Ministry’s decision underneath the same. The

workman refused to do so. Instead, she along with some other

similarly placed workmen, filed O.A.No. 1941/93 before the Central

Administrate Tribunal for a direction to the petitioner to act in

accordance with the notarised affidavits submitted by them declaring

their age. The petitioner filed a written statement stating that the

respondents in the O.A have no objection in accepting affidavits

signed before a Notary, provided the dates of birth provided therein

tally with what was recorded in the LTI Register as per the

declaration given by the workman. By Ext. P7 order, the Central

Administrative Tribunal, disposed of the O.A., recording that in the

statement filed by the petitioner herein, the petitioner has stated that

the affidavit attested by a Notary will be taken on record and

considered. Ext. P6 communication was earlier issued to the

O.P.No. 9004/1998 -: 3 :-

workman directing her to file an affidavit in accordance with the age

already declared by her, failing which action will be taken to record

her date of birth in the service register as 21-4-36 for all purposes

including superannuation/retirement, which communication was not

challenged in the O.A., although the same was produced therein. In

spite of the same, the workman did not produce an affidavit in

accordance with her age already declared and therefore the

workman was superannuated with effect from 30-4-1994. It is under

the above circumstances the workman raised the industrial dispute,

which was referred for adjudication of the Industrial Tribunal. The

petitioner contends that the Tribunal, after finding that there is no

reliable evidence to show that the workman’s date of birth was 16-12-

1952, ought not to have directed reinstatement based on the order of

the Central Administrative Tribunal (CAT for short) in so far before

the CAT, the petitioner never undertook to accept the affidavit of the

workman, but only agreed to accept the same on record and consider

it. According to the petitioner, since there was no supporting

documents to prove her date of birth, the age entered in the service

records could not have been corrected based on a mere self-serving

affidavit of the workman. On these averments, the petitioner seeks to

justify their action in superannuating the workman on 30-4-1994 and

quashing of Ext. P18 award.

3. The 1st respondent-workman contests the original petition on

the following grounds. Counsel for the workman first contends that

this Court cannot exercise jurisdiction under Article 226 of the

Constitution of India in this case, in so far as, as per the law laid

down by the Supreme Court in the two decisions cited by him, this

Court cannot re-appreciate evidence in an industrial dispute to come

to a different conclusion from that of the Industrial Tribunal. He

O.P.No. 9004/1998 -: 4 :-

would submit that merely because another view is possible on the

same material and even if there is an error, this Court cannot

interfere with the award while exercising certiorari or supervisory

jurisdiction. Therefore, this Court shall not interfere with Ext. P18

award, is the first contention raised. On merits, he would rely on Rule

225 referred to by the petitioner himself in the original petition. He

would point out that the workman is admittedly an illiterate lady and

she has never made any conscious declaration of her age or date of

birth. He further argues that the age in Ext. P1 was recorded not at

the time of her entering service and that the age was also not

recorded in accordance with the procedure prescribed in Rule 255.

He points out that Ext. P1 is not a declaration by the workman but

only an entry by a careless or irresponsible clerk of the petitioner

against which the thumb impression of an illiterate lady was obtained,

which cannot be relied upon to decide the petitioner’s age and date of

birth. He also points out that the entry in Ext. P1 is not the date of

birth of the workman, but only the date of entry in service and the

alleged age of the workman which cannot be relied upon as evidence

to determine the date of birth of the workman. According to him, the

workman had declared her age and date of birth as required in Rule

225 in two affidavits attested by a Notary and a Magistrate and the

same is the declaration as contemplated by the Rules, which cannot

be refused to be acted upon. He supports the reasoning of the

Tribunal that after undertaking before the CAT, to accept the

affidavit of the workman, the petitioner is estopped from taking a

different stand. He submits that the view taken by the Tribunal was

the only decision which could have been arrived at on the basis of the

material available before it and therefore there is no merit in the

challenge against Ext. P18 award.

O.P.No. 9004/1998 -: 5 :-

4. In reply, counsel for the petitioner would argue that the

embargo as per the law laid down by the Supreme Court does not

apply to perverse decisions of the Tribunal and since the Tribunal has

totally misread the order of the CAT to find in favour of the workman,

that too, after finding that the workman has not produced any reliable

evidence to prove her date of birth as 16-12-1952, the decision is

perverse and this Court has jurisdiction to interfere with such

perverse decision. She also points out that in Ext. P18 award, the

Tribunal has went to the extent of finding that by Ext. W6 order

(which is Ext. P7 herein) of the CAT, Ext. M3 memo (which is Ext. P6

herein) stands quashed, which order is patently absent in Ext. P7

order, adding to the perversity of Ext. P18 award. Relying on Ext. P4

copy of the O.A filed before the CAT by the workman and others, she

argues that Ext. P6 was not even challenged before the CAT and

therefore the question of quashing the same by the CAT does not

arise.

5. I have considered the rival contentions. First, I shall

consider the arguments regarding the jurisdiction of this Court in

interfering with awards of Labour Courts/Industrial Tribunals raised

by the learned counsel for the workman based on the decisions cited

by him. He relies on two decisions. The first is Jithendra Singh

Rathor v. Shri. Baidyanath Ayurveds Bhawan Ltd., and another,

(1984) 3 SCC 5. This decision deals with the scope of interference by

this Court under Article 227 in an award granting relief to a

workman in exercise of powers under Section 11A of the Industrial

Disputes Act. The Supreme Court has in paragraphs 4 and 5 of the

said decision, held thus:

“Under Section 11-A of the Act, advisedly wide discretion
has been vested in the Tribunal in the matter of awarding relief
according to the circumstances of the case. The High Court under

O.P.No. 9004/1998 -: 6 :-

Article 227 of the Constitution does not enjoy such power though
as a superior court, it is vested with the right of superintendence.
The High Court is indisputably entitled to scrutinise the orders of
the subordinate tribunals within the well-accepted limitation and,
therefore, it could in an appropriate case quash the award of the
Tribunal and thereupon remit the matter to it for fresh disposal in
accordance with law and directions, if any. The High Court is not
entitled to exercise the powers of the Tribunal and substitute an
award in place of the one made by the Tribunal as in the case of an
appeal where it lies to it. . . . . . We reiterate that ordinarily it is
not for the High Court in exercise of the jurisdiction of
superintendence to substitute one finding for another and similarly
one punishment for another. We may not be understood to have
denied that power to the High Court in every type of cases. . . . . .”

6. The second decision [Ranjeet Singh v. Ravi Prakash, (2004)

3 SCC 682] relied on by the learned counsel for the workman is not

one under the Industrial Disputes Act, but lays down the general

scope of jurisdiction of the High Court under Articles 226 and 227 of

the Constitution in certiorari proceedings. In paragraph 4 of that

decision, it is held thus:

” . . . . . In Surya Dev Rai v. Ram Chander Rai, (2003) 6 SCC 675,
this Court has ruled that to be amenable to correction in certiorari
jurisdiction, the error committed by the court or authority on
whose judgment the High Court was exercising jurisdiction ,
should be an error which is self-evident. An error which needs to
be established by lengthy and complicated arguments or by
indulging in a long-drawn process of reasoning, cannot possibly be
an error available for correction by writ of certiorari. If it is
reasonably possible to form two opinions on the same material, the
finding arrived at one way or the other, cannot be called a patent
error. As to the exercise of supervisory jurisdiction of the High
Court under Article 227 of the Constitution also, it has been held in
Surya Dev Rai that the jurisdiction was not available to be
exercised for indulging in reappreciation or evaluation of evidence
or correcting the errors in drawing inferences like a court of
appeal. . . . . .”

7. The Supreme Court has, in innumerable decisions, held that

the High Court can interfere with awards of Labour Courts/Industrial

Tribunals only when the findings entered therein are demonstrably

perverse. I shall now examine whether there is any patent error in

O.P.No. 9004/1998 -: 7 :-

Ext. P18 award for finding which lengthy and complicated arguments

or a long drawn out process of reasoning is required and whether the

finding is perverse which are the tests laid down by the Supreme

Court in such matters.

8. Two findings have been recorded by the Tribunal in Ext.

P18. The first is as to whether the workman has proved that her

actual date of birth is 16-12-1952. The finding on that point is in

paragraph 6 of the award which reads thus:

“6. I also agree with the contention of the Management
that the subsequent declaration made by the worker in this
dispute by filing affidavits attested by Notary and Judicial
Magistrate of the First Class are, not the conclusive proof for the
correct date of birth. These affidavits containing self interested
statement of the worker alone cannot be taken into account for
determining the date of birth. In addition to Ext. W1 and W5
affidavits the worker has produced Ext. W8 horoscope written on
palm leaf. But there is nothing in Ext. W8 to suggest that the said
horoscope is in respect of the worker. The names of the worker
and her parents are not mentioned in Ext. W8. Ext. W8 was also
not proved by examining its author. The worker has not produced
any other documents viz. the ration card voters list, records
relating to birth/death registrations maintained in the
Panchayath/Village Office etc. to substantiate her claim that her
date of birth is 16.12.52. In the absence of any such documentary
evidence, the Management would have been justified in its refusal
to carry out the correction of date of birth.”

This finding is in favour of the management and based on this finding

the workman should have been denied relief.

9. The second is on the basis of Ext. P7 order of the CAT. That

finding is in paragraph 10, which runs thus:

“10. From Ext. W3 dt. 2.11.93 it is clear that when the
matter came up for final hearing on 22.11.93 before the
Administrative Tribunal, the Management was well aware that the
age declared by the worker as per Ext. M1 LTI Register was 40
years as on 21-4-76. But the Management unconditionally agreed
to accept the affidavit attested by the Notary. In addition to Ext.
A1 affidavit attested by Notary the worker had also submitted Ext.
W5 affidavit dt. 4.5.93 attested by Judicial First Class Magistrate,
Palakkad declaring her date of Birth as 16.12.52. I find that by Ext.

O.P.No. 9004/1998 -: 8 :-

W6 order dt. 22.11.93 of the Administrative Tribunal, the Ext. W3
memo dt. 2.11.93 stands quashed and the Management is liable to
accept Ext. W1 and W5 affidavits.”

The parties are at issue regarding the second finding finding, in so far

as the workman has not challenged the award. So, I shall consider

whether this finding is perverse and is a patent error ascertainable as

such without a long drawn out process of reasoning or whether two

opinions are reasonable possible on the point.

10. Ext. P7 reads thus:

“Proof of Date of Birth attested by a Notary was not
received by respondents, as the Permanent Way Inspector held the
view that such a document will have to be attested by a Magistrate
of First Class.

2. In the reply statement filed, respondents state that the
affidavit attested by a Notary will be taken on record, and
considered.

3. We are not called upon to decide any other matter. We
record the submission and dispose of the application. No costs.”

The Tribunal held that this contains an unconditional agreement to

accept the affidavit of the workman attested by a Notary and by Ext.

P7 order, Ext. P6 stands quashed. From Ext. P7, I am unable to come

to both conclusions with any process of reasoning. What is stated

therein is that “In the reply statement filed respondents state that the

affidavit attested by a Notary will be taken on record and considered.”

There is no unconditional agreement therein that the affidavit of the

workman would be accepted and acted upon by the management, but

only that it would be taken on record and considered. Further, if it is

to be construed as an unconditional agreement to accept the affidavit

as proof of the workman’s date of birth, the industrial dispute itself

was unnecessary. All what was required was to file a petition before

the CAT for initiating proceedings for contempt for which the CAT

had powers. There is also no express or implied quashing of Ext. P6

O.P.No. 9004/1998 -: 9 :-

in Ext. P7 as held by the Tribunal. In fact, in Ext. P4 copy of the OA

filed before the CAT there is no prayer to quash Ext. P6 at all.

Therefore, without any lengthy and complicated arguments or a long

drawn out process of reasoning, I can without an iota of doubt hold

that the second finding is not only patently erroneous but also

perverse. I am also of opinion that no two views are possible on this,

by any stretch of reasoning.

11. This is further clear from Ext. P5 statement of the

management in the O.A before the CAT, which only has been stated to

be recorded in Ext. P7. The only concession given therein is at

paragraph, which reads thus:

“3. It is also submitted that the respondents have no
objection in accepting affidavits signed before a Notary, provided
the dates of birth given therein tally with that was recorded in the
LTI Register as per the declaration given by the applicants.”

That states that the respondents have no objection in accepting

affidavits signed before a Notary provided the dates of birth given

therein tally with that was recorded in the LTI Register as per the

declaration given by the applicants. Therefore, there is absolutely no

unconditional agreement by the management as concluded by the

Tribunal by even a stretch of reasoning. Therefore, clearly, the

findings of the Tribunal on that point is clearly perverse and liable to

be interfered with in exercise of my jurisdiction under Articles 226

and 227 of the Constitution of India going by the law laid down by the

Supreme Court in the decisions cited by the counsel for the workman

himself. This finding is sufficient to set aside the award. However,

since arguments have been advanced on the merits of the claim of the

workman, I shall deal with the same also.

12. The contention is that going by Rule 225 quoted in the

original petition itself, the workman’s affidavit regarding the date of

O.P.No. 9004/1998 -: 10 :-

birth should have been accepted. The said Rule and the decision of

the Railway Ministry read thus:

“Rule 225 – Date of Birth

1. Every person, on entering Railway Service, shall declare his
date of birth which shall not differ from any declaration expressed
or implied for any public purpose before entering Railway Service.
In the case of literate staff, the date of birth shall be entered in the
record of service in the Railway servant’s own handwriting. In the
case of illiterate Staff, the declared date of birth shall be recorded
by a senior Railway Servant and witnessed by another Railway
Servant.

2. A person who is not able to declare his age should not be
appointed to Railway Service.

3. (A) When a person entering service is unable to give his date of
birth but gives his age, he should be assumed to have completed
the stated age of the date of attestation, e.g. if a person enters
service on 1st January, 1980 and if on that date his age was stated
to be 18, his date of birth should be taken as 1st January, 1962.

(B) When the year or year and month of birth are known but not
the exact date, the 1st July or 16th of that month respectively shall
be treated as the date of birth.

RAILWAY MINISTRY’S DECISION

(a) When a candidate declares his date of birth he should
produce documentary evidence such as a Matriculation Certificate
or a Municipal Birth Certificate. If he is not able to produce such
an evidence he should be asked to produce any other
authenticated documentary evidence to the satisfaction of the
appointing authority. Such authenticated documentary evidence
could be the School Leaving Certificate, a Baptismal Certificate in
original or some other reliable document. Horoscope should not
be accepted as an evidence in support of the declaration of age.

(b) If could not produce any authority in accordance with

(a) above he should be asked to produce an affidavit in support of
the declaration of age.

(c) In the case of Group D Employee care should be taken
to see that the date of birth as declared on entering regular Group
D service is not different from any declaration expressed or
implied, given earlier at the time of employment as a casual
labourer or as a substitute.”

O.P.No. 9004/1998 -: 11 :-

From this rule, it is clear that every person entering Railway

Service is bound to declare his date of birth. The workman claims

that she has not so declared and her first declaration is the affidavit

produced by her. That affidavit has been filed at the fag end of her

service as per the age entered in the service record. Ext. P1 is a

record kept in the normal course of business of the Railways. It

contains the thumb impression of the workman. Either Ext. P1 or the

thumb impression therein is not disputed by the workman. A

procedure is provided in sub-rule 3 to be adopted in a case where the

person entering service is unable to give his/her date of birth. Ext.

P1 is in perfect tune with that procedure. Further, the Railway

Ministry’s decisions require documentary evidence or affidavit in

support of the declaration of age. Therefore, the affidavit has to be in

support of the declaration already made. The workman claims that

she has not declared her age earlier. She is unable to produce any

reliable evidence in support of her date of birth. Admittedly, in the

service records of the workman kept in the normal course of business,

her age is recorded as 40 as on 21-4-1976. The petitioner is disputing

the correctness of that record at the fag end of her career. This Court

and the Supreme Court have time and again held that requests for

correction of dates of birth entered in the service records shall not be

entertained at the fag end of service. Here, not only is the petitioner

disputing the correctness of the service record at the fag end of her

service, but she also does not have any reliable evidence worth the

name to prove her claim except her own self-serving affidavit, which

fact has been accepted by the Tribunal also in Ext. P18 award.

13. While at it, I am constrained to note a particular aspect of

the case. Exts. P16 and P17 are the affidavits submitted by the

workman regarding her date of birth. The workman is an illiterate

O.P.No. 9004/1998 -: 12 :-

lady. Both the affidavits are in English. The attestation does not state

that the contents of the affidavit have been read over to her and

explained to her in a language known to her or in her mother tongue,

which is a requirement while attesting affidavits of illiterate persons.

There is also no indication as to who prepared the affidavit. That

being so, I am seriously in doubt whether the affidavits were valid

affidavits at all.

14. Further, if disputes regarding dates of birth of workmen are

to be decided on the basis of the affidavit of the workman who claims

that his age is lower than what is mentioned in the service records,

without any supporting documents, then no such dispute can even be

decided against the workman. Therefore, I am of opinion that even if

such affidavits are to be accepted, the same should be supported by

some other independent material. Otherwise, managements would be

flooded with such requests for correction of dates of birth in service

records, which would not be in the interest of industrial peace,

maintaining of which is the cardinal object of industrial adjudication,

especially when such requests for correction are made at the fag end

of the career of the workmen.

15. Therefore, the findings against the management and in

favour of the workman in Ext. P18 award are liable to be set aside. I

do so.

16. However, in view of the vast difference of 16 years between

the age recorded in Ext. P1 and that claimed by the workman, my

sense of justice does not permit me to let it go at that, especially

since the workman is an illiterate lady. I feel that the workman

should be given another opportunity to prove her age. In the absence

of any other acceptable documentary evidence available, the only

course now open to her is to get her age determined by medical

O.P.No. 9004/1998 -: 13 :-

examination, although by medical examination age cannot be

determined by exactitude but only approximately. Therefore, I

remand the matter to the Tribunal for fresh consideration, after

affording an opportunity to the workman to produce proof of her age

through medical examination by a Medical Board constituted by

Medical Administration of the District. The management should also

be given appropriate opportunity to controvert such evidence. The

Tribunal should, on the basis of the medical opinion, come to a

reasonable conclusion regarding the age of the workman. If, after

fresh evidence, the Tribunal finds that the workman is/was entitled to

continue in service beyond 30-4-1994, the question of payment of

backwages shall be decided taking into account the facts and

circumstances of the case in the light of the recent decisions of the

Supreme Court, which hold that on reinstatement, backwages is not

automatic but depends on the facts and circumstances of each case.

Fresh award shall be passed by the Tribunal within four months from

the date of receipt of a copy of this judgment. To avoid delay, parties

shall ascertain the date of posting of the case from the Tribunal for

which they shall approach the office of the Tribunal on 2-5-2008 or on

any subsequent date as directed by the Tribunal. The Registry shall

forward a certified copy of the judgment to the Tribunal urgently for

enabling the Tribunal to fix a date of posting accordingly.

The original petition is disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/