IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7220 of 2009(V)
1. P.PAPPATHY, D/O.PAZHANI, SLR, GARDEN
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT IRRIGATION
... Respondent
2. CHIEF ENGINEER,IRRIGATION DEPARTMENT,
3. EXECUTIVE ENGINEER,IRRIGATION
4. THE CURATOR, MALAMPUZHA GARDENS,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) Nos.7220 &7221 of 2009
--------------------------
Dated this the 6th March,2009
J U D G M E N T
Petitioners herein are working as Casual Labourers in
Malampuzha Garden Section of Malampuzha, Irrigation
Project, Palakkad. Petitioner in WPC No.7220 of 2009 is
working from 15.4.1971 and now she is working in SLR
cadre. Petitioner in WPC No.7221 of 2009 is working from
15.4.1971 and she is also in the SLR cadre.
2. The prayer in these writ petitions is to direct the
1st respondent to correct the mistake occurred in the entry
relating to the date of birth of the petitioners respectively in
their service records.
3. The correct date of birth of the petitioner in WPC
No.7220 of 2009 is 1.7.1957. Petitioner points out that in
the latest salary certificate issued to her, the date of birth is
wrongly recorded as 1.7.1951. When she verified the matter,
it is found that the date of birth is wrongly recorded as
1.7.1951 in the service records.
4. In the case of petitioner in WPC No.7221 of 2009
her date of birth is 1.7.1957. But it is wrongly recorded as
W.P ( C) Nos.7220 &7221 of 2009
2
1.7.1952. This will affect her continuance till the correct
age of retirement.
5. In the circumstances, they have approached the 1st
respondent by filing Exhibit-P3 and P4 representations
respectively seeking to correct the entry in respect of date of
birth in regard to them in the service register.
6. There will be a direction to the 1st respondent to
consider Exhibit-P3 and P4 and to cause due enquiry in the
matter and take all steps to see that in the service records of
the petitioners the correct date of birth is recorded and
accordingly their date of retirement should also be
determined. Appropriate orders shall be passed within a
period of one month from the date of receipt of a copy of this
judgment. It is further to be mentioned that in Exhibit-P1
seniority list, the date of birth of the respective petitioners
have been shown correctly as claimed by them.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) Nos.7220 &7221 of 2009
3
W.P ( C) Nos.7220 &7221 of 2009
4