IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 5353 of 1992
Date of Decision: 13.2.2009
Gurbax Singh ......Petitioner
Versus
State of Punjab and another .......Respondents
Coram: Hon'ble Mr. Justice Hemant Gupta.
Present: Shri Sarwan Singh, Senior Advocate, with
Shri R.S. Rampri, Advocate, for the petitioner.
Ms. Sonu Chahal, DAG, Punjab.
HEMANT GUPTA, J.
Challenge in the present petition is to the order dated 7.2.1991
(Annexure P.9), whereby the representation for correction of date of birth of
the petitioner was declined and consequently, the petitioner’s retirement on
attaining the age of superannuation on 30.11.1987, was held to be valid.
As per the petitioner, his date of birth is 15.3.1930 as against
26.11.1929 recorded in the service book of the petitioner and accepted by
the respondents. Such claim of the petitioner will not affect any of his
pensionary benefits.
Consequently, I do not find that any case for interference
against the impugned orders passed by the Municipal Corporation, is made
out. Hence, the present writ petition is dismissed.
(HEMANT GUPTA)
JUDGE
13.2.2009
ds