Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prayag Narain Dubey vs U.P.S.R.T.C. Thru. R.M. And Anr.
2014 Latest Caselaw 5185 ALL

Citation : 2014 Latest Caselaw 5185 ALL
Judgement Date : 28 August, 2014

Allahabad High Court
Prayag Narain Dubey vs U.P.S.R.T.C. Thru. R.M. And Anr. on 28 August, 2014
Bench: Rakesh Tiwari, Ashok Pal Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 36
 

 
Case :- SPECIAL APPEAL No. - 778 of 2014
 

 
Appellant :- Prayag Narain Dubey
 
Respondent :- U.P.S.R.T.C. Thru. R.M. And Anr.
 
Counsel for Appellant :- Siddharth Khare
 
Counsel for Respondent :- M.M. Sahai
 

 
Hon'ble Rakesh Tiwari,J.

Hon'ble Ashok Pal Singh,J.

(By Hon'ble Rakesh Tiwari J)

Heard Shri Sidharth Khare, learned counsel for the appellant, Shri M.M. Sahai, learned counsel for the respondents and perused the record.

By means of this appeal, the appellant challenges the validity and correctness of impugned judgement dated 23.7.2014 passed in Writ A No. 40927 of 2004, Prayag Narain Dubey Vs. U.P. State Road Transport Corporation and Others, which is a short one and reproduced below :-

"The petitioner virtually seeks rectification of his date of birth at the fag end of his career. It is settled law that it cannot be done at that later stage. Firstly the record of the case has been summoned and after due verification it has been found that the date of birth recorded by the petitioner in his service book was the year 1952 and interpolation had been made in the record by writing 58. This finding has been recorded by the Court in its ordersheet dated 10.04.2012 but no amendment has been sought even otherwise the reason stated above the prayer sought by the petitioner cannot be granted.

The writ petition is accordingly dismissed"

In the aforesaid judgment a reference has been made to the order dated 10.4.2012. This order pertains to production of original record before the Court and its observation. It reads thus :-

"Learned Counsel for the petitioner prays for and is granted one week's time to amend his petition.

List thereafter.

Sri M.M.Sahai has produced the record before this Court, which has been shown to the counsel for the petitioner also. From a plain perusal of the record it appears that the date of birth has been changed from 1952 to 1958. Learned Counsel for the petitioner now wants to amend his petition. He prays for and is granted one week's time to do so."

Contention of learned counsel for the appellant is that the appellant had passed Junior High School Certificate Examination in the year 1971 wherein his date of birth was recorded as 25.2.1958. He was initially engaged as labour (Majadur) in U.P. Government Roadways in 1974 and thereafter was promoted as Conductor on 29.7.1983; that the Assistant Regional Manager vide his order dated 29.10.2002 directed that date of birth of the appellant petitioner be treated as 25.2.1952 instead of 25.2.1958 on the basis of medical certificate said to have been submitted by the petitioner to the department at the time of his appointment. The order dated 29.10.2002 reads thus:

" dk;kZy; lgk;d {ks=h; izcU/kd

mRrj izns'k jk0l0 ifjogu fuxe] vkSj;kA

i=kad 1244 [email protected]{[email protected];[email protected]@2002 fnukad 29-10-02

dk;kZy; vkns'k%&

Jh oh0,u0 nwcs] orZeku es ifjpkyd vkSjs;k fMiks ftudh foHkkx es fu;qfDr etnwj in ij gqbZ FkhA ml le; buds }kjk tUefrfFk dk izek.k i= tks esfMdy vkQhlj }kjk tkjh fd;k x;k Fkk] ds vk/kkj ij budh lsok iqfLrdk esa tUefrfFk 25-02-1952 vafdr gSA ftldks ckn esa 25-02-1958 fd;k gS tcfd 11 lh es LiV :i ls 25-02-1952 vHkh Hkh vafdr gSA tUefrfFk vafdr gSA tUefrfFk 25-02-1952 ds LFkku ij 25-02-1958 fd;k x;k gSA og lsok fofu;ekoyh ds fu;e 14 ¼1½ ls ¼3½ ds foijhr gS tks vekU; gSA

vr% Jh ih0,u0 nwcs] ifjpkyd] vkSjs;k dh lsok iqfLrdk esa fu;qfDr ds le; vafdr dh x;h tUefrfFk 25-02-1952 dks vfUre :i ls lgh ekuk tkrk gSA rnuqlkj gh dk;Zokgh dh tk;A

g0 vi0

,p0,l0 fo"V

lgk;d {ks=h; izcU/kd

vkSjs;kA

izfrfyfi%&fuEufyf[kr dks lwpukFkZ ,ao vko';d dk;Zokgh gsrqA

1- {ks=h; izcU/kd mRrj izns'k ifjogu fuxe bVkokA

2- lgk;d {ks=h; izcU/kd ¼foRr½ bVkokA

3- lsok iqfLrdk lgk;[email protected];fDrxr i=koyh lgk;d vkSj;kA

4- lEcfU/kr ifjpkyd }kjk%& o0ds0iz0 vkSjs;kA

g0 vi0

,p0,l0 fo"V

lgk;d {ks=h; izcU/kd

vkSjs;kA"

The medical certificate regarding date of birth of the appellant issued by the medical officer appended to the writ petition, is reproduced below :

" Office of the Superintendent of District Hospital

Certificate of Fitness for Govt. Service

I do hereby certify that I have examined Sri Prayag Narain Dubey a Candidate in the Roadways Deptt. and can not discover that he has any disease, Constitutional weakness or bodily infirmity except NIL I do not consider this a disqualification for Employment in the office Roadways.

His age, according his own statement is 26 years and by appearance about 26 years.

Superintendent

District Hospital, Etawah"

The fitness certificate of appellant petitioner for Government Service issued under Rule 10 of the Fundamental Rule is undated and does not show any definite date of birth of the appellant. According to the statement of the appellant his age was 23 years when the certificate was issued. Similarly, perusal of the last certificate dated 17.6.1983 issued by the Superintendent of District Hospital, Etawah, demonstrates that the age of the appellant employee was recorded as 26 years, on the basis of his own statement given to him on that date.

Shri M.M. Sahai, learned counsel for U.P. State Road Transport Corporation submits that it is clear from the order dated 29.10.2002 passed by the Assistant Regional Manager that there was some manipulation in the date of birth in the service record of the employee, as such the said officer has corrected the date of birth in the record on the basis of medical fitness certificate issued after the medical examination of the appellant wherein the petitioner was found fit for service. He has also argued that even if the date of birth of the appellant is taken to be 25.2.1958, then in that case, he would have come into service on attaining the age of 16 years at the time of his appointment, which is not permissible in law.

Per contra learned counsel for the appellant submits that appellant had submitted his Junior High School Examination Certificate at the time of appointment in the year 1974, which was issued in the year 1971. According to the said certificate, the date of birth of the petitioner was recorded as 25.2.1958 and employment of an adolescent even in the factories is permissible in law.

Firstly we take up the issue of employment of a person below 18 years of age. Shri M.M. Sahai, learned counsel for the respondent has contended that at the time of appointment, the appellant was not an adult, i.e. above 18 years of age, hence, for this reason his very engagement in service is void. This argument does not appeal to reason. U.P.S.R.T.C is a commercial establishment of workshops wherein maintenance, repair work and some manufacturing process is also undertaken. The U.P. Shops and Commercial Establishment Act 1962 (hereinafter referred to as the Act, 1962) as well as the Factories Act, 1948 (hereinafter referred to as the Act, 1948) applies to its various departments, offices and workshops. Section 2(1), 2(2), 2(6), 2(8), 2(16) and 2(20) of the Act 1962 define an apprentice, a child, an employee, factory, shop and young person respectively, thus:-

"(1) 'apprentice' means a person, not being a person below the age of 12 years, employed for purposes of training, with or without wages, by an employer in any trade or calling;

(2) 'child' means a person who has not completed his fourteenth year;

(6) 'employee' means a person wholly or mainly employed on wages by an employer in, or in connection with any trade, business or manufacture carried on in a shop or commercial establishment and includes--

(a) caretaker, mali or a member of the watch and ward staff;

(b) any clerical or other staff of a factory or industrial establishment, which is not covered by the provisions of the Factories Act, 1948; and

(c) any apprentice or a contract or piece-rate worker;

(8) 'factory' shall have the meaning assigned to it in the Factories Act, 1948, so however as not to include the premises where the clerical or other establishment of a factory, to whom the provisions of that Act do not apply, work;

(16) 'shop' means any premises where any wholesale or retail trade or business is carried on, or where services are rendered to customers, and includes, all offices, godowns or warehouses, whether in the same premises or not, which are used in connection with such trade or business;

(20) 'young person' means a person who is not a child and has not completed his seventeenth year."

Section 6 of the Act 1962 provides Hours of work and overtime thus :-

"6. Hours of work and overtime.--(1) No employer shall require or allow an employee to work on any day for more than--

(a) five hours in the case of a child,

(b) six hours in the case of a young person, and

(c) eight hours in the case of any other employee:

Provided that any employee, not being a young person or a child, may be required or allowed to work longer than the aforesaid hours of work, so however, that the total number of hours of work including overtime does not exceed ten on any one day except on a day of stock-taking or making of accounts:

Provided further that the total number of hours of overtime work shall not exceed fifty in any quarter."

Whereas section 21 of the Act 1962 which prohibits employment of children says no child shall be required, or allowed, to work in any shop or commercial establishment except as an apprentice in such employment as may be notified by the State Government in the Gazette.

Question is whether a person who is below 18 years of age, i.e. not an adult can be lawfully employed in an establishment as a labour or a worker. In this regard, under Section 2 of the Act, 1948, adult, adolescent, child, young persons and worker in Section 2a, 2b, 2c, 2d and 2l respectively, have been defined thus :

Section 2

"(a) "adult" means a person who has completed his eighteenth year of age;

(b) "adolescent" means a person, who has completed his fifteenth year of age but has not completed his eighteenth year;

(c) "child" means a person who has not completed his fifteenth year of age;

(d) "young person" means a person, who is either a child or an adolescent;

(l) "worker" means a person employed directly or by or through any agency (including a contractor) with or without the knowledge of the principal employer whether for remuneration or not in any manufacturing process, or in cleaning any part of the machinery or premises used for a manufacturing process, or in any other kind of work incidental to, or connected with the manufacturing process, or the subject of the manufacturing process but does not include any member of the armed forces of the Union;"

Section 23 of the Act 1948 prohibits employment of young persons on dangerous machines, whereas, its Section 27 prohibits employment of women and children near cotton openers but permits their employment on the side of the partition where the feed-end is situated. Thus, we find that person below the age of 18 years can also be employed. The appellant was initially employed as a labourer in the in the UPSRTC on 30.09.1974. It appears from the photo copy of his service book that it had been prepared on 3.8.1981, therefore, mistake in his date of birth might have occurred therein at the time of its preparation for he had already passed his Junior High School Examination in 1971 before his entry in service.

A query has been made by the Court from Shri M.M. Sahai, learned counsel for the respondent that in whose possession service book of the appellant petitioner remained after his appointment. Learned counsel for the respondent replies that service book of the petitioner remained in the custody of the Officers of the Corporation at all times. In these circumstances, there was no occasion for the appellant to bring this fact to the notice of the respondent that interpolation had been made in his date of birth by changing the year in his date of birth as 1958 in place of 1952.

Moreover, we find from the office order dated 2.2.2002 of U.P.S.R.T.C. containing seniority list of the employee of the corporation wherein the appellant has been shown at serial No. 292. His date of birth is recorded as 25.2.1958 and date of appointment in the corporation as 29.7.1983. Therefore, he was an adult at that time.

It is clear from the aforesaid order of the corporation dated 2.2.2002 containing the seniority list that till 2002, the date of birth of the appellant in the record of the corporation was shown as 25.2.1958 and it has been changed after making interpolation thereafter. Considering the facts that the service record of the petitioner was with the corporation and he had no opportunity to look into the same, it can be safely said that the change in date of birth of the appellant, if any, was made at the corporation level itself.

In view of above facts and circumstances, appeal is allowed. Impugned order dated 23.7.2014 is quashed and the matter is remanded back for a fresh decision by the appropriate court within a period of three months from the date of production of a certified copy of the present order.

Order Date :- 28.8.2014

S. Kumar

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter