High Court Jharkhand High Court

Sarju Yadav vs Central Coalfields Ltd & Ors on 10 March, 2010

Jharkhand High Court
Sarju Yadav vs Central Coalfields Ltd & Ors on 10 March, 2010
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 W.P.(S) No. 4188 of 2008
Sarju Yadav                          ...... .... Petitioner
                           Versus
1. Central Coalfields Ltd. , Dhanbad
2. Director Personnel, Central Coalfields Ltd, Ranchi
3. Dy. Personnel Manager, Central Coalfields Ltd., Bokaro
4. Project Officer, Central Coalfields Limited, Bokaro
                                        ......        .... Respondents
                           ---------

CORAM: HON’BLE MR. JUSTICE D. N. PATEL

———

For the Petitioner : Mr. D.K. Chakraverty, Advocate
For the Respondents : Mr. Ananda Sen, Advocate

———

05/ Dated: 10th March, 2010

1. Learned counsel for the petitioner submitted that the petitioner is
working with the respondents since long and his correct date of birth is
14th February, 1957 and necessary evidences are at Annexure-1 as well as
at Annexure-2 (page no. 18), which is a photocopy of the Identity Card, to
the memo of the present petition, and the respondents have inserted in the
service records of the petitioner an incorrect date of birth as 1st April,
1951.

2. It is also submitted by the learned counsel for the petitioner that if
correct date of birth of the petitioner is inserted in the service records, then
the date of retirement will be 13th February, 2017 whereas, as per the
incorrect record of the respondents, the date of retirement of the petitioner
will be 31st March, 2011.

3. I have heard learned counsel for the respondents, who has submitted
that in fact, in the service records of the petitioner, the date of birth is
mentioned as 1st April, 1951. Nonetheless, the respondents have verified
the date of birth of the present petitioner from the concerned school and
the same is 14th February, 1957. The learned counsel for the respondents
also submitted that they have received letter from Bihar School
Examination Board, Patna dated 6th March, 2010, which reveals the date
of birth of the petitioner as 14th February, 1957. Photocopy of the said
letter has been tendered and the same has been taken on record.

4. In view of this submission and looking to the facts and
circumstances of the case and also looking to the letter of Bihar School
2.
Examination Board, Patna dated 6th March, 2010 and also looking to
Annexure-1 as well as Annexure-2 (page no. 18) of the memo of the
petition, which is an Identity Card, issued by the respondents, the date of
birth of the present petitioner is 14th February, 1957 and therefore, I,
hereby, direct the respondents to incorporate the correct date of birth of
the present petitioner as 14th February, 1957 in the service records of the
petitioner. This exercise shall be completed as expeditiously as possible
and practicable, preferably within a period of sixteen weeks, from the
date of receipt of a copy of an order of this Court.

5. This writ petition is allowed, in view of the aforesaid observations
and directions.

(D.N. Patel, J)
VK