High Court Patna High Court - Orders

Karu Dusad vs The State Of Bihar &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Karu Dusad vs The State Of Bihar &Amp; Ors on 17 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.12823 of 2005
                  KARU DUSAD SON OF LATE KEWAL DUSAD
                  RESIDENT OF VILLAGE MATASO, P.S. FATEHPUR,
                  DISTRICT GAYA.
                                         Versus
                 1. THE STATE OF BIHAR
                 2. THE DISTRICT MAGISTRATE, GAYA
                 3. THE SUB-DIVISIONAL OFFICER, GAYA.
                 4. THE DEPUTY COLLECTOR, SAMANYA SHAKHA,
                    GAYA.
                 5. ANCHAL ADHIKARI, FATEHPUR, DISTRICT GAYA.
                 6. THE OFFICER-IN-CHARGE OF FATEHPUR, P.S.
                    FATEHPUR, DISTRICT GAYA.
                                       -----------

For the Petitioner :- Mr. Birju Prasad
For the State :- Mr. A. N. Singh, S. C. VIII

—–

7 17/01/2011 This writ application has been filed by the

petitioner, who happened to be a Chowkidar for a

direction upon the respondents to treat the date of birth of

the petitioner as 01.06.1961 and to allow him to continue

in service till he reaches the age of superannuation. He

wants fixing of his date of birth on the basis of so called

opinion of the Medical Board given after his

regularization in service instead of 29.05.1950 which has

been entered in his service book, when the service book

was opened.

Averment of the petitioner in the writ application
-2-

is that he is an illiterate person belonging to Scheduled

Caste category and was appointed on the post of

Chowkidar on 25.09.1987 under Circle No. 8/1, Fatehpur

police station in the district of Gaya. As per decision of

the State Government the post of Chowkidar became a

Class IV post under the State with effect from 1.1.1990

and the petitioner was also regularized as such.

Sometime in the year 1998 all the Chowkidars working

in the district, who were otherwise illiterate having no

clear evidence of date of birth, were ordered to appear

before the Civil Surgeon as per direction dated

1.12.1998. His age in terms of annexure-2 was

determined as 37 and a half years as on 31.1.1999.

It is the case of the petitioner that the Circle

Officer Fatehpur wrote a letter to respondent no. 4

seeking direction as to what has to be done with regard to

correction of date of birth of the petitioner in his service

book in light of the Medical Board’s opinion. A request

was also made by the petitioner before the Circle Officer

for correction of his date of birth in the service book but

no step was taken. In absence of correction made in the

service book, petitioner has been made to retire with
-3-

effect from 31.05.2010 which would be evident from a

letter issued by the Circle Officer, Fatehpur where the

name of the petitioner figures at serial no. 4 and which

has been brought on record along with I.A. No. 7833 of

2010.

Submission of learned counsel for the petitioner

is that in light of the Medical Board’s opinion contained

in annexure-2 it was the duty of the respondent State to

correct the date of birth entered in the service book of the

petitioner and to allow him to continue on the post till he

reached the age of superannuation. Failure on the part of

the State to take a decision within the time frame in light

of the evidence contained in annexure-2 will not accrue

in favour of the State.

A counter affidavit has been filed on behalf of

the State wherein the State has taken a stand that the

retirement of the petitioner is based on his date of birth

entered in his service book. He was initially appointed

on the post of Chowkidar on 25.09.1987. Petitioner had

put his thumb impression on the service book as a proof

of entry made therein. The District Magistrate had

ordered for verification of the age of such persons
-4-

wherein no date of birth had been entered in the service

book which was not the case of the petitioner. Petitioner

obtained the Medical Board’s opinion which was already

looked into and rejected by the Collector, Gaya of which

the petitioner had full knowledge. Thereafter he chose to

sleep over the matter and rake up the issue just before his

retirement, looking for a quick wind fall.

Petitioner appeared before the Court in person

and the Court after looking into the records as well as

physical presence of the petitioner had serious doubt

about the authenticity of the so called Medical Board’s

opinion contained in annexure-2 with regard to the age

recorded therein.

For after all there cannot be such wide variance

in the age with regard to the date of birth recorded in the

service book and the opinion expressed by the Civil

Surgeon on 31.1.1999. The Court further had serious

doubt on the opinion of the Civil Surgeon because he

gave a précise age of the petitioner to be 37 and half

years which no Medical jurisprudence supports. Any

medical opinion with regard to age of a person cannot be

given in such exactitude and, therefore, to test the
-5-

validity of the medical opinion and the authenticity of the

claim of the petitioner, the Court directed the petitioner

to appear before the Medical Board constituted at Patna

Medical College Hospital to be headed by the Head of

Department of Medicines, P.M.C.H. The background in

which such a direction came to be issued is evident from

the order of this Court dated 15.09.2010. Petitioner was

subjected to test and a report thereof was submitted to

this Court in a sealed cover. The Medical Board’s

opinion was also handed over to the learned counsel for

the petitioner to respond in view of the findings rendered

therein.

The Medical Board’s report is on record. The

Board consisting of the four members have given their

opinion about the age of the petitioner to be between 58-

60 years. If this opinion of the experts is correct, then on

the face of the same obviously annexure-2 was an

obtained type of document with the object of prolonging

the service of the petitioner under the State for the

obvious reason since from 1.1.1990 post of Chowkidar

became a government post, which entailed many a

benefits. Petitioner, therefore, wanted to hang on to the
-6-

post as long as he could.

After the opinion of the Medical Board of

P.M.C.H., learned counsel for the petitioner abandoned

his claim with regard to his assertion that his date of birth

should be treated as 1.6.1961 instead of 29.5.1950. His

contention is that in light of some decisions rendered by

this Court in similar circumstance, petitioner should

beget the benefit of lower age determined by the Medical

Board since in the opinion of the Medical Board age of

the petitioner has been shown to be between 58-60 years.

His age should be treated to be 58 years and he should

be allowed to continue in service till he reaches the age

of 60 years. Some of the decisions in this regard are the

cases of Bihar Electricity Board Vs. Bihar Power

Workers Union and others reported in 2000(3) PLJR,

65, Ram Chela Vs. Bihar State Electricity Board

reported in 2006(1) PLJR, 65 and Rajendra Mishra

Vs. Bihar State Electricity Board and others reported

in 2001(1) PLJR, 457.

The question, therefore, arises now whether any

kind of interference is warranted in this case or whether

the principles decided in some of the cases relied upon
-7-

by the petitioner, referred to above, will have application

to the case of the present petitioner as well.

The Court is of the opinion that the principles

laid down by the decisions, referred to above, cannot be

applied to the case of the present petitioner because

petitioner was subjected to Medical Board on the orders

of this Court to verify the authenticity of the claim of the

petitioner or the genuineness of the assertions made in

the writ application. It is the stand of the petitioner in

the writ application that according to him, he is 1961

born based on the opinion of Civil Surgeon, contained in

annexure-2 and that he had a right to continue on the post

of Chowkidar till he reaches the age of 60 years. Copy

of the service book annexed by the petitioner himself as

annexure-1 has stated his date of birth as 29.05.1950.

Even if it is accepted that the petitioner did not know

what had been recorded in the service book but the

present Medical Board’s assessment as to the age of the

petitioner more or less coincides with the date of birth

recorded in the service book of the petitioner. His age

has been determined between 58-60 years and if the

petitioner is treated to be born in 1950, then he does
-8-

reach the age of 60 years in the year 2010 and it cannot

be his case now that he is of 49 years of age. In that

view of the matter, no direction surely can be given upon

the respondents to correct the date of birth of the

petitioner in the service book on the basis of the earlier

opinion of the Civil Surgeon, Gaya contained in

annexure-2 which was a begotten document to sub-serve

the interest of the petitioner.

In so far as extending the benefit of the ratio of

the decisions to the petitioner are concerned, the same

cannot be extended to him for the simple reason that if

the authenticity of the claim of the petitioner fails and the

assertions made in the writ application by the petitioner

with regard to his age has otherwise been found to be

false and misleading, as has been corroborated by the

new opinion of the Medical Board, then this Court is not

willing to extend the helping hand to the petitioner

because every person is expected to approach the Court

with clean hands and the petitioner has not approached

the Court with a clean hand by stating the true facts. In

fact, it is a kind of gamble which the petitioner was

trying to play to beget benefit of extended age of
-9-

superannuation on the face of what had already been

recorded in the service book on the basis of the Medical

Board’s opinion which did not indicate true state of

affair and when the facts are established otherwise.

This is a case, in the above stated circumstance,

which does not warrant any interference by this Court.

This writ application has no merit and, therefore, it must

fail.

This writ application is dismissed.

AMIN/                   (Ajay Kumar Tripathi, J.)