1988 INSC 0085 General Manager (Marketing) Hindustan Fertilizer Corporation of India Ltd. and Others Vs Subodh Chandra Das and Others Civil Appeal No. 1068 of 1987 (E. S. Venkataramiah, K. N. Singh JJ) 29.01.1988 ORDER 1. Respondent 1 - Subodh Chandra is working as an operator grade III under the Hindustan Fertilizer Corporation Ltd. at Sindhri. The date of birth recorded in the register maintained by the Hindustan Fertilizer Corporation Ltd. was June 1, 1931 and in the usual course he has to retire from service on June 1, 1989 on completion of 58 years of age. He, however, filed a writ petition in the High Court of Patna claiming that his date of birth should be altered to October 20, 1938. In support of his case he relied on a certificate issued by the Chief Medical Officer, Sindhri. The petition was contested by the Hindustan Fertilizer Corporation of India Ltd. After hearing the learned counsel for the parties, the learned Judge who heard the petition held that it was not possible to accept the case of respondent 1 that he was born in the year 1938 and he further found that the date of birth as recorded in the register of the Corporation should not be interfered with. The learned Judge, however, passed the following order : S. Shamsul Hasan, J. - After the matter had been heard at great length and legal and factual pros and cons had been examined it appeared that the year of the birth of the petitioner being 1931 cannot be assailed nor interfered with. Consequently, Mr. Ojha felt that since the petitioner has his problem domestic or otherwise - and he in 1971 was in fact given to understand that his year of birth would be 1938, some compassionate endowment may be made in his favour. I am entirely in agreement with Mr. Ojha. I, therefore, dispose of this application with an expression of my desire, which may be treated as a mandate, that the petitioner may be given three more years of service as a special case after his due date of retirement, which could be done by reappointing him for that period. It is made clear that his may not be treated as a precedent for any other employee of the institution or in any other case. 2. We are of opinion that the learned Single Judge having found that the date of birth of respondent 1 as recorded in the register of the appellant-Corporation should not be interfered with, committed a serious error in making an order directing the appellant-Corporation 'as a special case' to reappoint respondent 1 for a period of three more years after his 'due date of retirement', which is June 1, 1989. There was hardly any justification for passing such an order under Article 226 of the Constitution. The reason given by the High Court is wholly untenable. This appeal filed by the Corporation against the order passed by the learned Single Judge before this Court has, therefore, to be allowed. We set aside the judgment of High Court and dismiss the writ petition filed by respondent 1. The appeal is disposed of accordingly. No order as to costs.