Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Sudha Devi Singh vs South Eastern Coalfields Limited
2025 Latest Caselaw 583 Chatt

Citation : 2025 Latest Caselaw 583 Chatt
Judgement Date : 9 June, 2025

Chattisgarh High Court

Smt. Sudha Devi Singh vs South Eastern Coalfields Limited on 9 June, 2025

Author: Narendra Kumar Vyas
Bench: Narendra Kumar Vyas
                                                              Page 1 of 17




                                                      2025:CGHC:22599
                                                                     AFR

         HIGH COURT OF CHHATTISGARH AT BILASPUR

                         WPS No. 4162 of 2021

                        Reserved On : 11.03.2025

                    Pronounced On : 09.06.2025
Smt. Sudha Devi Singh W/o Late Janardan Singh Aged About 51 Years
Occupation Ecg Technician Grade-C, Secl, Central Hospital, Hasdeo
Area, Manendrragarh, District- Koriya, Chhattisgarh.
                                                     ... Petitioner
                                versus

1 - South Eastern Coalfields Limited Through The Chairman-Cum-
Managing Director, Seepat Road, Basant Vihar, Bilaspur, Chhattisgarh,
2 - The Director ( Personnel), S.E.C.L. Basant Vihar, Bilaspur,
Chhattisgarh.
3 - The Chief General Manager, Secl, Baikunthpur, District-Koriya,
Chhattisgarh.
4 - The General Manager (P And A), Secl Bilaspur, Chhattisgarh.
5 - The Area Manager, Hasdeo Area, Secl, Baikuntpur, District-Koriya,
Chhattisgarh.
6 - The Personnel Manager, Central Hospital, Manendragarh, District-
Koriya, Chhattisgarh.

                                                      ---Respondents
________________________________________________________

For Petitioner      :     Mr. Ashok Kumar Shukla, Advocate

For Respondents     :     Mr. Sudhir Kumar Bajpai, Advocate
________________________________________________________

                  Hon'ble Shri Narendra Kumar Vyas, J.

CAV ORDER

1. The petitioner has filed this writ petition assailing order dated

27.05.2021 (Annexure P/12) passed by respondent No. 4 by

which the representation of the petitioner for correction of her

date of birth in the service record has been rejected.

2. The brief facts as projected by the petitioner are that :-

(A) The petitioner was initially appointed in SECL as General

Mazdoor Category-I on 12.05.1997 and subsequently, she was

promoted on the basis of her academic qualification on the post

of ECG Technician Grade-C, Central Hospital, Hasdeo Area. It

has been further contented that the date of birth of the petitioner

as per the school leaving certificate of Class 8th, the mark sheet

of Class 10th of Prayag Mahila Vidya Pith, is 07.08 1969. The

date of birth of the petitioner has been incorrectly entered in

service record as 31.12.1962 which was prepared in the year

1998. The petitioner for the first time came to know about the

wrong entry of the date of birth in the year 2000 and she moved

the application for correction of date of birth to the concerning

authorities thereafter she sent several reminders and

representations one after the another before the respondents,

which was not decided.

(B) She made fresh representation for rectification of the wrong

entry on 17.02.2015. Thereafter the several representations

dated 30.07.2016, 01.08.2016 were submitted. In furtherance of

the representations the respondent issued an office order to

conduct ADC for age determination vide order dated 17.07.2017.

In pursuance of the said order the ADC of the petitioner was

conducted on 18.07.2017. Copy of the ADC has not been

provided to the petitioner, therefore, she filed the writ petition

before this Court for redressal of her grievances as WP(S) No.

5574/2020 which was disposed of by this Court on 01.02.2021

(Annexure P/10) directing the respondents to consider and

decide the representation of the petitioner within 60 days.

(C) In pursuance of the order passed by this Court fresh

representation was submitted on 12.02.2021. Thereafter,

respondent No. 4 decided the representation of the petitioner

and rejected the prayer of the correction of date of birth and held

that her date of birth is 31.12.1962. Aggrieved with the same, the

petitioner has filed present writ petition.

3. The respondent SECL has filed their return wherein they have

submitted that :-

(A) The instant petition deserves to be dismissed as an

alternative remedy of raising dispute under the Industrial Dispute

Act is available to the petitioner and on the count of delay and

latches in preferring the writ petition, as she has filed present

petition on 24.07.2021 only a year before her retirement.

Therefore, no change in date of birth can be made at the fag end

of service.

(B) It has been further contended that the petitioner was

appointed in service on 12.05.1997 as dependent employment

as General Majdoor Category-I and the petitioner first time made

a representation for correction of her date of birth in the service

record before the respondent authorities on 17. 02.2015 i.e. after

about more than 17 years from joining of service. It is further

submitted that in the appointment letter of petitioner, it was

specifically mentioned that her age as 34 years as on

31.12.1996 as per special age determination committee. She

accepted the same without any objection and joined the service

on 20.05.1997 at Regional Work Shop Hasdev Area SECL. It is

further submitted that at the time of joining of service in the first

Form B Register of R.W.S Hasdev Area, the age of petitioner

was recorded as 34 years as on 31.12.1996 and the same was

accepted by the petitioner by putting her signature in Form-B

Register which is prepared immediately after her joining which is

a statutory record prepared under the Mines Act and Rules.

(C) It is further contended that the petitioner was given

dependent employment being widow of Shri Janardhan Singh of

South Jhimer Colliery, Hasdeo Area prepared in October 1987 in

which the name of his wife and daughter was recorded as Smt.

Sudha Devi, aged 25 years and Kumari Roshni aged 04 years as

on 01.04.1987 respectively Shri Janardhan Singh, who died on

12.05.1995 put his Left Thumb Impression/signed. After death of

Late Janardhan Singh on 12.05.1995, his wife Smt. Sudha Devi

i.e. the petitioner submitted an application on 25.08.1995 for

seeking appointment under the provision of dependent

employment of NCWA and she had submitted copy of Mark

sheet dated 12.07 1986 of Vidya Vinodani (Matriculation)

Examination of Prayag Mahila Vidyapith, Allahabad in which her

date of birth was mentioned as 07.08.1969. In the above

application, the petitioner had enclosed the certificate dated

08.07.1995 issued by Sarpanch, Gram Panchayat, Dola, Dist

Anuppur (MP), certifying that Smt. Sudha Devi W/o Late

Janardhan Singh had four children, the eldest being Kumari

Roshni, aged 12 years. Similarly, in affidavit dated 12.07.1995 of

Smt. Sudha Devi, the age of her eldest daughter Kumari Roshni

was mentioned as 12 years.

(D) Before the appointment, the petitioner has submitted the

Attestation Form, in which in the Column 10, she was required to

mention details of her educational qualification showing place of

education with years in school and colleges. The petitioner

mentioned only regarding her Vidya Vinondani (Matriculation)

Examination as passed out from Prayag Mahila Vidyapith,

Allahabad in 1985. The claim of petitioner for dependent

employment was considered and sanction for employment of

petitioner was conveyed in which it was specifically mentioned

that "the age recorded in the Official documents of the deceased

employee Janardhan Singh is contrary to the proposal, affidavit

and other documents etc. of the female dependent, therefore,

the same will not be taken as the correct date of birth and treated

her as illiterate female dependent i.e. those who are below

Matriculate and opined that in such case, the age of the female

dependent is to be determined by the Special Age Determination

Committee consisting of Area Medical Head, Area Personnel

Head, Area Finance Head and Stall Officer (M) to the CGM/GM

of the Area. Accordingly, she was advised to be present in the

Office of Dy. Chief Medical Officer Hasdeo Area on 31.12.1996 at

10:00 am for determination of her age. After completion of official

formalities the appointment letter dated 12.05.1997 was issued

to the petitioner offering appointment as General Mazdoor

Category-I and posted at Regional Work Shop Bijuri of Hasdev

Area S.E.C.L., in which the age of petitioner was specifically

mentioned as 34 years as on 31.12.1996 as per special age

committee dated 31.12.1996.

(E) Subsequently the petitioner was transferred to Central

Hospital Manendragarh from the R.W.S. Hasdev Area SECL. In

her relieving order dated 28.02.1998 and L.P.C. dated

18.03.1998, her date of birth was mentioned as 31.12.1962 The

petitioner joined in Central Hospital Manendragarh on

02.03.1998, where in Form-B Register her date of birth was

recorded as 31.12.1962. The above Form-B Register also bears

the signature of the petitioner.

(F) It is further contended that the Form PS-3 & PS-4 of Coal

Mines Pension Scheme of petitioner was prepared in the month

of May,1998, in which the petitioner herself mentioned her date

of birth as 31.12.1962 and put her signature and accepted the

same as correct. During the service tenure, the petitioner also

avail the L.T.C. /LL.T.C. claim, in which she mentioned her age

as 36 years, as on 28.03.1998 and age 47 years as on

September 2010, which is matched with her date of birth as

31.12.1962.

(G) It is further submitted that the petitioner while working as

General Mazdoor Category-1, at Central Hospital, Manendragarh

after passing High School Certificate Examination MP State

Open School, Bhopal in 1999, submitted copy of her Marksheet

issued in Nov 1999, Roll No. 041082031, Date of birth

07.08.1969 in year 2000 and requested for giving proper posting.

(H) On consideration of repeated representations of petitioner for

correction of date of birth, the Age Determination Committee was

constituted who has wrongly recognized the date of birth of the

petitioner as 07.08.1969 on the basis of educational qualification

whereas the petitioner was appointed as General Category

worker illiterate. Due to discrepancy regarding date of birth in the

service record of her husband and the record submitted by her

and she was treated as Category- I illiterate workman as per the

Instruction dated 11.12.1996 which has been accepted by the

petitioner without any objection.

(I) It is further submitted that the marksheet (Annexure P/3)

issued by Prayag Mahila Vidyapeeth is not recognition from

Govt. of UP or from the Govt. of India whereas the Instruction

No. 76 issued in pursuance of NCWA with the representative of

Union provides that only the certificates issued by the recognized

educational institution university or board is valid for the

purposes of age determination. As such, constitution of Age

Determination Committee to examine her case was not

warranted and the age as assessed by Special Age Committee

i.e. 34 years on 31.12.1996 is the correct age of petitioner and

does not warrants any interference therefore, would pray for

dismissal of the writ petition.

4. The petitioner filed rejoinder contending that instant petition does

not suffer any inordinate delay and when the petitioner came to

know about the wrong entry and manipulation in her service

record in the year 2000 then she forthwith moved the application

for correction of date of birth before the Management of the

respondent-company to the concerning authorities. The

petitioner was granted compassionate appointment in lieu of the

services of her deceased husband but she has never signed any

paper/form as the token of acceptance. It has been further

contended that the appointment order which does not contain

the date of birth of the petitioner and only a tentative age has

been mentioned as 34 years, which is not conclusive piece of

evidence and the actual date of birth was required to be

determined by the respondents-authorities through the ADC,

which was done subsequently in the year 2017 and the report of

the ADC also came in favour of the petitioner stipulating the

actual date of birth of the petitioner to be 07/08/1969 even then

the respondents recorded the incorrect date of birth without any

basis or documentary entries as 31/12/1962 which has been

recorded without any material as such it is illegal. It has been

further contented that she was never subjected to the medical

examination of Special Age Determination Committee, therefore,

all the entries have been made completely ex-parte and in

arbitrary manner, apart from this the so called Special Age

Determination Committee has determined the age without the

consent of the petitioner. So far as the allegation is being made

by the respondents that the said institute has neither any

recognition from Govt. of Uttar Pradesh nor from the

Government of India it is wrong the true position is that the

Prayag Mahila Vidyapeeth is recognized by the State of Bihar

and the said certificate is valid and would pray for allowing the

writ petition.

5. Learned counsel for the petitioner would submit that in the

nomination of the petitioner dated 21.05.1998 in the column of

the guardian the name of the elder brother namely Arvind Singh

is mentioned and his age is given as 30 years, which goes to

show that the version of the petitioner is correct. The entry of

date of birth as 31.12.1962 is completely arbitrary and without

any documentary evidence and there is tampering in the date of

birth mentioned in Form B by putting date in the entry. He would

further submit that the petitioner has passed the matriculation

examination in December, 1986 from Prayag Mahila Vidyapeeth

which is recognized by the Board of Education, Bihar as such,

she is a literate employee, therefore, her age should have been

assessed by the Age Determination Committee as per

Instruction No. 76. He would further submit that she has

submitted School Leaving Certificate issued by District

Education Superintendent Begusrai dated 18.07.2000 in which

also her date of birth has been mentioned as 07.08.1969 as

such, the date of birth recorded by the respondent dated

31.12.1962 is illegal and would pray for allowing the petition. To

substantiate his submission, he would refer to the judgment

rendered by Hon'ble the Supreme Court in case of Bharat

Cooking Coal Ltd. & others Vs. Chhota Birsa {(2014) 12 SCC

570}, State of Orissa Vs. Dr. Bina Pani Devi & others {AIR

1967 SC 1269} & Sukalu Ram Vs. Union of India & others

{SCC Online M.P. 2010 Page No. 437}.

6. On the other hand, learned counsel for the respondent/SECL

would submit that the petitioner has not filed any document

which has been issued prior to her appointment to demonstrate

that her date of birth is 07.08.1969. He would further submit that

in the appointment letter as well in the Form B Register her date

of birth has been recorded as 34 as on 31.12.1996 and which

has been accepted by the petitioner, as such, at the fag end of

her service she cannot claim change of her date of birth in the

service record. He would further submit that the petitioner was

given dependent employment treating to be illiterate dependent

now at the fag end of career, she intended to be treated as

literate dependent which cannot be considered and would pray

for dismissal of the writ petition. To substantiate his submission

he would refer to the judgment of the Hon'ble Supreme Court in

case of Ramesh Chandra Shah vs. Anil Joshi {AIR 2023 SC

1613}, Seema Ghosh vs. Tata Iron and Steel Co. {2006 (7)

SCC 722}, Pandu vs. C.M.D. {AIR Online 2019 MP 592} and

Bharat Coking Coal Ltd. Shyamkishore Singh {AIR 2020 SC

940}.

7. I have heard learned counsel for the parties and perused the

record with upmost satisfaction.

8. On above stated factual position, the point to be determined by

this Court is:-

"Whether the petitioner can be allowed to change date of

birth on the basis of educational certificate to be treated as

literate employee?"

9. To appreciate the point emerged for determination, it is expedient

for this Court to go through with Instruction No. 76 which has

been issued as per the NCWA II executed between the Coal

Company and their Union. The Instruction provides for

determination/verification of age of employee of illiterate/literate

employees. The Instruction No. 76 provides that in case of

existing literate employees, the age is to be determined

according to matriculation certificate or higher secondary

certificate issued by recognized university or board or by middle

class certificate issued by board of education and/or department

of Public Instruction and the admit card issued by the aforesaid

bodies should be treated as correct provided they were issued

by the said university/ board/ institution prior to the date of

employment. So far as illiterate person, the age should be

determined as per Clause C of the Instruction which provides

constitution of Age Determination Committee/ Medical Board.

This Clause further provides that in case of the employee whose

date of birth cannot be determined in accordance with the

procedure mentioned in B (i)(a) or B(i)(b). The date of birth

recognized in the records of the company namely Form B

register, C&PF records and Identity Cards is to be treated final

provided that where there is a variation in the age recorded in

the records mentioned above, the matter will be referred to the

Age Determination Committee/ Medical Board constituted by the

management.

10. In light of the Instructions and the records available on records,

the case of the petitioner has to be examined by this Court. From

the service record annexed by the respondent/SECL, it is quite

vivid that the petitioner was given dependent employment by the

respondent on 12.05.1997 as General Category Majdoor

illiterate employee after medical examination, her age appears to

be 34 years and in the service record, the age of the petitioner

mentioned by her husband is 25 years on 09.10.1987 and as per

the marksheet issued by Prayag Mahila Vidyapeeth the

petitioner appeared in the matriculation examination, her date of

birth is mentioned as 07.08.1969. The petitioner has also

submitted her affidavit for obtaining dependent employment

wherein she has mentioned the date of birth of her daughter as

12 years, son 7 years, daughter 4 years & daughter 2 years.

Thereafter, she has also submitted Attestation Form wherein her

date of birth has been mentioned as 31.12.1962. The

respondent vide its circular dated 11.12.1996 has sanctioned the

appointment order of the petitioner while considering the age

recorded in the office document such as proposal, affidavit, LTC

Form etc. of the female dependent will not be taken as correct

age in case of literate female dependent i.e. those who are

below matriculation. In such cases, the age of female dependent

is to be determined by the Special Age Determination Committee

consisting of Area Medical Head, Area Regional Head, Finance

Head & Staff Officer (Ministerial). After verifying the record, she

was sent for medical examination on 26.12.1996 and after

medical examination she was appointed as General Majdoor

Category-I on 20.05.1997 as illiterate employee and as per

service record, her date of birth has been mentioned as

31.12.1962 and she has also submitted her signature and in the

relieving order dated 28.02.1998 and Last Pay Certificate

18.03.1998, her date of birth has been mentioned as

31.12.1962. The petitioner has also submitted particulars of her

family, Form No. PS-4, LTC Form wherein also she has put her

date of birth as 31.12.1962 and age of her daughters/son have

been mentioned as 13, 9, 6 & 4 years respectively.

11. From the above stated referred document, it is quite vivid that

there is no dispute about the date of birth mentioned as

31.12.1962 in the service record of the petitioner maintained by

the respondent being treated as illiterate existing worker, the age

so mentioned in the records, has to be treated as final as such, it

is not required for the respondents to refer the matter to the Age

Determination Committee/ Medical Board constituted by the

management. As such, there is no illegality in rejecting the

representation of the petitioner vide order dated 07.05.2021

treating her date of birth to be 31.12.1962.

12. Now the submission made by the petitioner that in the mark-

sheet issued by Prayag Mahila Vidyapeeth wherein the date of

birth of the petitioner has been mentioned as 07.08.1969 and it

is recognized by the Bihar Education Board, is being considered

by this Court. Learned counsel for the petitioner to substantiate

this submission, has filed Annexure P/22 i.e. order issued by the

Government of Bihar dated 06.01.1987 recognizing the Prayag

Mahila Vidyapeeth, Allahabad as recognized board. This

submission cannot be considered by this Court as the Clause-V

of the circular provides that examination passed by the Prayag

Mahila Vidyapeeth will be recognized subject to the condition

that the candidate should have passed the examination of

English only at the standard level from any recognized Indian

School or Board or should have passed the qualification test of

the level of recognized Universities or Board of Bihar in English

dialogue composition and succinct writing but the petitioner has

not filed any document to substantiate that she has passed the

examination of english as provided in the order dated

06.01.1987 prior to her appointment on 20.05.1997. The

petitioner has also submitted the duplicate school leaving

certificate (Annexure P/2) issued on 18.07.2000 by the Head

Master, Govt. Middle School, Begusrai. This cannot be

considered to determine the age of the petitioner as 31.12.1962

as per the Instruction No. 76 in case of literate employees, the

matriculation certificate or higher secondary certificate issued by

the University/Board or middle pass certificate issued by the

Board of Education or department of Public Instruction and admit

card issued by the aforesaid bodies, is to be treated as corrected

provided it has been issued prior to the date of employment. The

duplicate School Leaving Certificate (Annexure P/2) issued by

the Headmaster of the school on 18.07.2000 will not come in

rescue of the petitioner for treating her date of birth as

07.08.1969 as it has been issued much after employment of the

petitioner on 12.05.1997. Even otherwise, the same does not fall

within the category of certificate issued by the university/ board

or middle pass certificate issued by the Board of Education and

or department of Public Instruction. As such, it is quite vivid that

the petitioner is unable to establish that she has passed

matriculation examination from a recognized board to be

classified herself as literate employee and to direct the

respondent to constitute Age Determination Committee. From

the above submission, it is quite vivid that the petitioner was

appointed as General Majdoor Category-I illiterate employee.

13. Hon'ble the Supreme Court in case of South Eastern Coalfields

Limited & another Vs. Ram Niranjan Patel [Special Leave

Petition (C) No. 21377/2024 (decided on 03.01.2024)] has

considered the issue of age determination of employees of

illiterate category and has held as under:-

"Having heard learned counsel for the parties at length, we are of the considered view that both the learned Single Judge as well as the Division Bench of the High Court had not considered a relevant factor in this case, which was

that the respondent was given appointment under the 'illiterate category', and it was specifically stipulated in Implementation Instruction No. 76 that the Date of Birth will not be changed.

Now, the respondent claims that he was not illiterate at the time of his employment, but literate. In other words, the respondent has raised a false claim to get employment under the illiterate category. He cannot now be given the double benefit i) of being illiterate, which formed the basis of his employment, and ii) giving him the benefit of Date of Birth, which he now claims to be 09.10.1958, after an inordinate delay on the basis of some certificates, which he had deliberately not disclosed to his employer at the time of gaining employment."

For these reasons, we set aside the orders passed by the learned Single Judge as well as the Division Bench of the High Court and allow the present appeal."

14. Learned counsel for the petitioner has referred to the judgment in

case of Bharat Coking Coal Limited (supra) to substantiate

that the petitioner has raised dispute well within time and not at

the fag end of her career or on eve of superannuation but was

raised at earlier possible opportunity is concerned, there is no

quarrel with this legal position in view of the specific facts

projected by the petitioner and admitted by the respondents,

therefore, the submission made by the respondents that the

petitioner has filed this petition at the fag end of her career,

deserves to be rejected and accordingly, it is rejected.

15. From the above submission and considering the law with regard

to age determination particularly the fact that the petitioner was

given employment on the post of General Majdoor Category-I

illiterate dependent employee, she cannot turned around and

pray for determining the age by constituting the Age

Determination Committee as per the Instruction No. 76.

Accordingly, it is held that the date of birth of the petitioner has

been rightly recorded as 31.12.1962 in the entire service record.

As such, the Point emerged for determination is answered

against the petitioner. Thus, the petitioner is not entitled to get

any relief as prayed for in this writ petition.

16. Accordingly, the writ petition sans merit is liable to be and is

hereby dismissed. No order as to costs.

Sd/-

(Narendra Kumar Vyas) Judge KISHORE KUMAR DESHMUKH

Deshmukh

 
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