2021 INSC 0548 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.5720 OF 2021 KARNATAKA RURAL INFRASTRUCTURE              ..APPELLANT(S) DEVELOPMENT LIMITED  VERSUS T.P. NATARAJA & ORS.                 ..RESPONDENT(S) With CIVIL APPEAL NO. 5721 OF 2021 KARNATAKA RURAL INFRASTRUCTURE              ..APPELLANT(S) DEVELOPMENT LIMITED & ANR. VERSUS M.C. SUBRAMANIAM REDDY.         ..RESPONDENT(S) J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   11.03.2019   passed   by   the   High Court   of   Karnataka   at   Bengaluru   in   Regular   First   Appeal (RFA) No.1674 of 2013, by which the High Court has allowed the   said   appeal   preferred   by   respondent   No.1   herein   – 1 employee   and   has   quashed   and   set   aside   the   judgment   and decree   passed   by   the   learned   Trial   Court   consequently dismissing the suit filed by respondent No.1 herein – original plaintiff   declaring   the   date   of   birth   of   employee   24.01.1961, the   original   defendant   –   Karnataka   Rural   Infrastructure Development   Limited   (hereinafter   referred   to   as   the   original defendant – appellant ­corporation) has preferred the present appeal.  2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   05.11.2019   passed   by   the   High Court of Karnataka at Dharwad in Writ Petition No.109447 of 2019   (S­RES),   by   which   the   High   Court   has   partly   allowed the   said   writ   petition,   relying   upon   the   judgment   and   order passed in RFA No.1674 of 2013 (which is the subject matter of Civil Appeal No.5720 of 2021 arising out of SLP No.2368 of 2020)   and   has   directed   the   Karnataka   Rural   Infrastructure Development   Limited   to   reconsider   the   decision   of   original writ   petitioner   with   respect   to   change   of   date   of   birth,   the original   respondent   ­   Karnataka   Rural   Infrastructure Development   Limited   has   preferred   Civil   Appeal   No.5721   of 2021 arising out of SLP No.1062 of 2021.  2 Civil Appeal No.5720 of 2021 3. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under:­ 3.1 That   respondent   No.1   herein   –   original   plaintiff   was appointed with the appellant ­ corporation in the year 1984. In   the   service   record   his   date   of   birth   was   reflected   as 04.01.1960   as   per   SSLC   Marks   Card.   After   the   lapse   of nearly   24   years,   respondent   no.1   herein   –   original   plaintiff requested   for   change   of   date   of   birth   from   04.01.1960   to 24.01.1961.   That   thereafter   respondent   No.1   filed   a   suit   for declaration before Additional City Civil and Sessions Judge at Bengalore to declare that his date of birth is 24.01.1961. The suit was opposed by the appellant – corporation relying upon the   Karnataka   State   Servants   (Determination   of   Age)   Act, 1974 (hereinafter referred to as the Act, 1974) and resolution dated   17.05.1991   passed   by   the   appellant   ­   corporation adopting   the   Karnataka   Civil   Service   Rules   and   allied   laws. The said rule provided that the request for change of date of birth   in   the   service   record   shall   be   made   within   a   period   of three  years   from   the   date   of   joining  or   within   one   year   from commencement of the Karnataka Act No.22 of 1974. The suit 3 was   also   opposed   on   the   ground   of   delay   and   laches   on   the part   of   respondent   No.1   –   original   plaintiff   in   requesting   to change the date of birth. Relying upon Section 5(2) of the Act, 1974   the   learned   Trial   Court   dismissed   the   suit   vide judgment and decree dated 28.07.2013. 3.2 Feeling   aggrieved   and   dissatisfied   with   the   judgment   and decree passed by the learned Trial Court dismissing the suit, respondent   No.1   –   original   plaintiff   preferred   Regular   First Appeal   No.1674   of   2013   before   the   High   Court.   The   High Court   by   the   impugned   judgment   and   order   dated 11.03.2019  has  allowed  the  said appeal  by  observing  that  it was   highly   impossible   that   the   plaintiff   should   have   availed the   remedy   within   three   years   from   the   date   of   joining   of service   and   also   observing   that   the   resolution   dated 17.05.1991   passed   by   the   appellant   ­   corporation   adopting the   Karnataka   Civil   Service   Rules   and   allied   laws   was   not brought to notice of the plaintiff. 3.3 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   dated 11.03.2019   allowing   the   said   appeal   and   quashing   and setting aside the judgment and decree passed by the learned 4 Trial Court dismissing the suit preferred by respondent No.1 herein and consequently decreeing the suit and declaring the date   of   birth   of   respondent   No.1   –   original   plaintiff 24.01.1961   instead   of   04.01.1960   recorded   in   the   service record,   original   defendant   –   employer   –   corporation   has preferred the present appeal.  4. Shri Gurudas S. Kannur, learned Senior Advocate appearing on   behalf   of   the   appellant   –   corporation   has   vehemently submitted   in   the   facts   and   circumstances   of   the   case   more particularly when the request for change of date of birth was made after 24 years and dehors the statutory provisions, the High Court committed a grave error in decreeing the suit and granting   the   declaratory   relief.   It   is   submitted   that   as mandated by Section 5 (2) of the Act, 1974 no such alteration to   the   date   of   birth   to   the   advantage   of   a   State   servant   be made   unless   the   employee   has   made   an   application   for   the purpose   within   three   years   from   the   date   on   which   his   age and   date   of   birth   is   accepted   and   recorded   in   the   service register  or  book  or  any  other  record  of  service  or   within   one year   from   the   date   of   commencement   of   the   Act,   1974, whichever is later. It is submitted that the Act, 1974 came to 5 be   adopted   by   the   appellant   –   corporation   in   the   year   1991 and   therefore   respondent   No.1   –   original   plaintiff   ought   to have   made   the   request   for   change   of   date   of   birth   at   least within one year from 17.05.1991 i.e. when the resolution was passed by the appellant – corporation adopting the Act, 1974 and   allied   laws.   It   is   submitted   that   in   the   present   case respondent No.1 ­ employee made the application for the first time   vide   notice   dated   23.06.2007   i.e.   after   the   lapse   of   24 years since he joined the service and nearly after the lapse of 16  years from  the  date of  adoption  of  enactment (Act,  1974) by the appellant – corporation.  4.1 It is submitted that the High Court ought to have appreciated that   the   ignorance   of   law   cannot   be   an   excuse.   It   is submitted that being an employee in fact he was supposed to know   the   rules   and   regulations   applicable   to   the   employees of the corporation. 4.2 It   is   submitted   that   in   any   case,   the   High   Court   ought   to have   non   suited   the   employee   on   the   ground   of   delay   and laches   as   the   request   for   change   of   date   of   birth   was   made after lapse of 16 years from the date of adoption of enactment (Act, 1974) by appellant – corporation. 6 4.3 Relying upon the decisions of this court in the cases of Home Deptt.   v.   R.Kirubakaran,   1994   Supp   (1)   SCC   155;   State   of M.P.   v.   Premlal   Shrivas,   (2011)   9   SCC   664;   Life   Insurance Corporation of India & Others v. R.Basavaraju (2016) 15 SCC 781   and   Bharat   Coking   Coal   Limited   and   Ors.   v.   Shyam Kishore   Singh   (2020)   3   SCC   411,   it   is   prayed   to   allow   the present appeal.  4.4 Learned   advocate   appearing   on   behalf   of   the   appellant   – corporation   had   fairly   admitted   that   so   far   as   respondent No.1 herein ­ employee is concerned, the impugned judgment and  order  passed  by   the  High   Court  has   been  implemented. However,   as   others   suits   are   pending,   he   has   requested   to decide   the   question   of   law   so   that   the   impugned   judgment and order passed by the High Court may not come in the way of corporation.  5. Shri   Ashok   Bannidinni,   learned   Advocate   appearing   on behalf   of   respondent   No.1   –   original   plaintiff   has   submitted that so far as respondent No.1 –original plaintiff is concerned the impugned judgment and order passed by the High Court has   been   implemented  in   the   year   2019   and  even   thereafter he   has   attained   the   age   of   superannuation   treating   and 7 considering  his  date   of  birth   as   24.01.1961,   nothing   further is required to be done in the present appeal and as such the present appeal has become infructuous so far as respondent No.1 – original plaintiff is concerned.  5.1 Now so far as Civil Appeal No.5721 of 2021 arising out of SLP No.1062   of   2020   is   concerned,  it  is   submitted   that   even   the said   appeal   has   also   become   infructuous   as   after   the impugned   judgment   and   order   dated   05.11.2019   passed   by the High Court in writ petition No.109447 of 2019, by which the High Court has directed the appellant – corporation to re­ consider   the   request   of   the   writ   petitioner   –   respondent herein for change of date of birth in light of the judgment and order   passed   in   RFA   No.1670   of   2013,   thereafter   the appellant   –   corporation   reconsidered   the application/representation of the writ petitioner – respondent herein and his prayer for change of date of birth came to be rejected   against   which   even   the   writ   petition   was   preferred before the learned Single Judge and the same has also been dismissed.   It   is   submitted   that   therefore   even   Civil   Appeal No.   5721   of   2021   arising   out   of   SLP   No.1062   of   2020   has become infructuous.  8 5.2 Learned   Senior   Advocate   appearing   on   behalf   of   appellant ­corporation  is not disputing the aforesaid factual  matrix . 6. Heard   the   learned   counsel   appearing   on   behalf   of   the appellant – corporation and respondent No.1 ­ employee.   7. The dispute is with respect  to  change of  date of  birth  in  the service   record .   The   employees   of   the   State   Government   for the   determination   of  the   age   are  governed   by   the   Karnataka State  Servant   (Determination  of  Age)  Act, 1974; Section  4  of the   Act,   1974   provides   for   bar   of   alteration   of   age   except under   the   Act,   1974;   Section   5   of   the   Act,   1974   provides alteration   of   age   or   date   of   birth   of   State   servants   which provides   that   subject   to   Sub­section   (2),   the   State Government may, at any time, after an inquiry, alter the age and date of birth of a State servant as recorded or deemed to have   been   recorded   in   his   service   register   or   book   or   any other   record   of   service.   Sub­section   (2)   of   Section   5   further provides   that   no   such   alteration   to  the   advantage   of   a   State servant shall be made, unless he has made an application for the   purpose   within   three   years   from   the   date   on   which   his age and date of birth is accepted and recorded in the service 9 register  or  book  or  any  other  record  of  service  or   within   one year from the date of commencement of Act, 1974, whichever is   later.   Section   6   of   the   Act,   1974   further   provides   that   no court shall have jurisdiction to settle, decide or deal with any question   which   is   required   to   be   decided   under   the   Act, 1974.   It   also   further   provides   that   no   decision   under   Act, 1974   shall   be   questioned   in   any   court   of   law.   Section   4, Section   5   and   Section   6   which   are   relevant   for   our   purpose are re­produced herein below: ­ 4.   Bar   of   alteration   of   age   except   under   the   Act.­ Notwithstanding   anything   contained   in   any   law   or   any judgment, decree or order of any court or other authority, no alteration of the age or date of birth of a State servant as   accepted   and   recorded   or   deemed   to   have   been accepted   and   recorded   in   his   service   register   or   book   or any other record of service under section 3 shall, in so far as   it   relates   to   his   conditions   of   service   as   such   State servant, be made except under section 5.  5. Alteration of age or date of birth of State servants.­ (1)   Subject   to   subsection   (2),   the   State   Government   may, at   any   time,   after   an   inquiry,   alter   the   age   and   date   of birth   of   a   State   servant   as   recorded   or   deemed   to   have been recorded in his service register or book or any other record of service:  Provided   that   no   such   alteration   shall   be   made   if   the age and date of birth of a State servant has been accepted and   recorded   or   deemed   to   have   been   accepted   and recorded   in   the   service   register   or   book   or   any   other record of service in pursuance of a decree of a civil court obtained   by   the   State   servant   1   [after   he   became   such servant] 1  against the State Government:  1. Inserted by Act 22 of 1977 w.e.f. 29.7.1977  10 Provided further that no such alteration shall be made without   giving   the   State   servant   concerned   a   reasonable opportunity of being heard.  (2)   No   such   alteration   to   the   advantage   of   a   State servant shall be made unless he has made an application for the purpose within three years from the date on which his age and date of birth is accepted and recorded in the service   register   or   book   or   any   other   record   of   service   or within   one   year   from   the   date   of   commencement   of   this Act, whichever is later. 6.   Bar   of   jurisdiction   of   courts.­   (1)   No   court   shall have   jurisdiction   to   settle,   decide   or   deal   with   any question which is required to be decided under this Act. (2)   No   decision   under   this   Act   shall   be   questioned   in any court of law. 8. So   far   as   the   appellant   corporation   is   concerned,   they adopted   the   provisions   of   the   Act,   1974   by   resolution   dated 17.05.1991. Therefore, as such the request for change of date of   birth   as   per   the   Act,   1974   as   adopted   by   the   appellant   – corporation   in   the   year   1991   was   required   to   be   made   by respondent No.1 – employee within a period of one year from 17.05.1991   being   the   employee   of   the   appellant   ­ corporation. However, respondent No.1 – employee made the request   for   change   of   date   of   birth   vide   notice   dated 23.06.2007 i.e. after the lapse of 24 years since he joined the service and nearly after the lapse of 16 years from the date of adoption   of   enactment   (Act,   1974)   by   the   appellant   – corporation.   The  High   Court   in   the  impugned   judgment   and 11 order  has observed that nothing  is on record that resolution dated 17.05.1991 adopting the Act, 1974 was brought to the notice  of  the   employee and   that  therefore  respondent   No.1  – employee   might   not   be   aware   of   the   applicability   of   the   Act, 1974.   Aforesaid   cannot   be   accepted.   Being   the   employee   of the   corporation,   he   was   supposed   to   know   the   rules   and regulations   applicable   to   the   employees   of   the   corporation. Ignorance   of   law   cannot   be   an   excuse   to   get   out   of   the applicability of the statutory provisions.  9. Even otherwise and assuming that the reasoning given by the High   Court   for   the   sake   of   convenience   is   accepted   in   that case   also   even   respondent   No.1   –   employee   was   not   entitled to any relief or change of date of birth on the ground of delay and   laches   as   the   request   for   change   of   date   of   birth   was made   after   lapse   of   24   years   since   he   joined   the   service.   At this   stage,   few   decisions   of   this   court   on   the   issue   of correction of the date of birth are required to be referred to.  9.1 In   the   case   of   Home   Deptt.   v.   R.Kirubakaran   (Supra),   it   is observed and held as under:­ 12 “7.   An   application   for   correction   of   the   date   of   birth should   not   be   dealt   with   by   the   Tribunal   or   the   High Court keeping in view only the public servant concerned. It   need   not   be   pointed   out   that   any   such   direction   for correction   of   the   date   of   birth   of   the   public   servant concerned   has   a   chain   reaction,   inasmuch   as   others waiting   for   years,   below   him   for   their   respective promotions are affected in this process. Some are likely to suffer   irreparable   injury,   inasmuch   as,   because   of   the correction   of   the   date   of   birth,   the   officer   concerned, continues in office, in some cases for years, within which time many officers who are below him in seniority waiting for their promotion, may lose the promotion for ever…” 9.2 In   the   case   of   State   of   M.P.   v.   Premlal   Shrivas,   (Supra)   in paragraph 8 and 12, it is observed and held as under:­ “8.   It   needs   to   be   emphasised   that   in   matters   involving correction   of   date   of   birth   of   a   government   servant, particularly   on   the   eve   of   his   superannuation   or   at   the fag end of his career, the court or the tribunal has to be circumspect, cautious and careful while issuing direction for   correction   of   date   of   birth,   recorded   in   the   service book   at   the   time   of   entry   into   any   government   service. Unless   the   court   or   the   tribunal   is   fully   satisfied   on   the basis  of  the  irrefutable  proof  relating  to  his  date  of  birth and   that   such   a   claim   is   made   in   accordance   with   the procedure   prescribed   or   as   per   the   consistent   procedure adopted   by   the   department   concerned,   as   the   case   may be,   and   a   real   injustice   has   been   caused   to   the   person concerned,   the   court   or   the   tribunal   should   be   loath   to issue  a   direction   for  correction   of  the   service  book.   Time and   again   this   Court   has   expressed   the   view   that   if   a government servant makes a request for correction of the recorded   date   of   birth   after   lapse   of   a   long   time   of   his induction   into   the   service,   particularly   beyond   the   time fixed   by   his   employer,   he   cannot   claim,   as   a   matter   of right,   the   correction   of   his   date   of   birth,   even   if   he   has 13 good evidence to establish that the recorded date of birth is clearly erroneous. No court or the tribunal can come to the aid of those who sleep over their rights (see Union of India   v.   Harnam   Singh   [(1993)   2   SCC   162   :   1993   SCC (L&S) 375 : (1993) 24 ATC 92] ). 12.   Be   that   as   it   may,   in   our   opinion,   the   delay   of   over two decades in applying for the correction of date of birth is   ex   facie   fatal   to   the   case   of   the   respondent, notwithstanding   the   fact   that   there   was   no   specific   rule or   order,   framed   or   made,   prescribing   the   period   within which such application could be filed. It is trite that even in   such   a   situation   such   an   application   should   be   filed which can be held to be reasonable. The application filed by   the   respondent   25   years   after   his   induction   into service,   by   no   standards,   can   be   held   to   be   reasonable, more   so   when   not   a   feeble   attempt   was   made   to   explain the   said  delay.  There  is  also   no  substance  in  the   plea  of the   respondent   that   since   Rule   84   of   the   M.P.   Financial Code   does   not   prescribe   the   time­limit   within   which   an application is to be filed, the appellants were duty­bound to   correct   the   clerical   error   in   recording   of   his   date   of birth in the service book.” 9.3 In the case of Life Insurance Corporation of India & Others v. R.Basavaraju (Supra), it is observed as under:­ “5. The law with regard to correction of date of birth has been   time   and   again   discussed   by   this   Court   and   held that   once   the   date   of   birth   is   entered   in   the   service record,   as   per   the   educational   certificates   and   accepted by   the   employee,   the   same   cannot   be   changed.   Not   only that, this Court has also held that a claim for change in date   of   birth   cannot   be   entertained   at   the   fag   end   of retirement” 9.4 In the case of Bharat Coking Coal Limited and Ors. v. Shyam Kishore   Singh   (Supra)   of   which   one   of   us   (Justice   A.S. 14 Bopanna) was a party to the bench has observed and held in paragraph 9 & 10 as under:­ “9.  This   Court   has   consistently   held  that   the   request   for change   of   the   date   of   birth   in   the   service   records   at   the fag   end   of   service   is   not   sustainable.       The   learned Additional   Solicitor   General   has   in   that   regard   relied   on the decision in the case of State of Maharashtra and Anr. v.     Gorakhnath   Sitaram     Kamble     (2010)14   SCC   423 wherein a series of the earlier decisions of this Court were taken note and was held as hereunder: “16.   The   learned   counsel   for   the   appellant   has   placed reliance   on   the   judgment   of   this   Court   in   U.P. Madhyamik   Shiksha   Parishad   v.   Raj   Kumar   Agnihotri [(2005) 11 SCC465: 2006 SCC (L&S) 96]. In this case, this   Court   has   considered   a   number   of   judgments   of this   Court   and   observed   that   the   grievance   as   to   the date   of   birth   in   the   service   record   should   not   be permitted at the fag end of the service career. 17.   In   another   judgment   in   State   of   Uttaranchal   v. Pitamber Dutt Semwal [(2005) 11 SCC 477 : 2006 SCC (L&S)   106]   relief   was   denied   to   the   government employee   on   the   ground   that   he   sought   correction   in the   service   record   after   nearly   30   years   of   service. While   setting   aside   the   judgment   of   the   High   Court, this   Court   observed   that   the   High   Court   ought   not   to have   interfered   with   the   decision   after   almost   three decades. 19. These decisions lead to a different dimension of the case that correction at the fag end would be at the cost of   a   large   number   of   employees,   therefore,   any correction   at   the   fag   end   must   be   discouraged   by   the court.   The   relevant   portion   of   the   judgment   in   Home Deptt.v.   R.   Kirubakaran   [1994   Supp   (1)   SCC   155   : 1994   SCC   (L&S)   449   :   (1994)   26   ATC   828]   reads   as under: (SCC pp. 158  59, para 7)  15 “7.   An   application   for   correction   of   the   date   of birth   [by   a   public   servant   cannot   be   entertained at   the   fag   end   of   his   service].   It   need   not   be pointed out that any such direction for correction of   the   date   of   birth   of   the   public   servant concerned   has   a   chain   reaction,   inasmuch   as others   waiting   for   years,   below   him   for   their respective promotions are affected in this process. Some   are   likely   to   suffer   irreparable   injury, inasmuch   as,   because   of   the   correction   of   the date   of   birth,   the   officer   concerned,   continues   in office, in some cases for years, within which time many   officers   who   are   below   him   in   seniority waiting   for   their   promotion,   may   lose   their promotion   forever.   …   According   to   us,   this   is   an important aspect, which cannot be lost sight of by the   court   or   the   tribunal   while   examining   the grievance   of   a   public   servant   in   respect   of correction   of  his   date  of   birth.   As  such,   unless  a clear case on the basis of materials which can be held   to   be   conclusive   in   nature,   is   made   out   by the   respondent,   the   court   or   the   tribunal   should not   issue   a   direction,   on   the   basis   of   materials which   make   such   claim   only   plausible.   Before any   such   direction   is   issued,   the   court   or   the tribunal   must   be   fully   satisfied   that   there   has been   real   injustice   to   the   person   concerned   and his   claim   for   correction   of   date   of   birth   has   been made   in   accordance   with   the   procedure prescribed, and within the time fixed by any rule or order. … the onus is on the applicant to prove the   wrong   recording   of   his   date   of   birth,   in   his service book.” “10.           This Court in fact has also held that even if there is   good   evidence   to   establish   that   the   recorded   date   of birth is erroneous, the correction cannot be claimed as a matter of right. In that regard, in   State of M.P. vs. Premlal Shrivas , (Supra) it is held as hereunder:­ 16 “8. It needs to be emphasised that in matters involving correction   of   date   of   birth   of   a   government   servant, particularly on the eve of his superannuation or at the fag   end   of   his   career,   the   court   or  the   tribunal   has   to be   circumspect,   cautious   and   careful   while   issuing direction for correction of date of birth, recorded in the service  book  at   the   time   of  entry   into  any   government service.   Unless   the   court   or   the   tribunal   is   fully satisfied on the basis of the irrefutable proof relating to his   date   of   birth   and   that   such   a   claim   is   made   in accordance with the procedure prescribed or as per the consistent   procedure   adopted   by   the   department concerned, as the case may be, and a real injustice has been caused to the person concerned, the court or the tribunal   should   be   loath   to   issue   a   direction   for correction   of   the   service   book.   Time   and   again   this Court   has   expressed   the   view   that   if   a   government servant makes a request for correction of the recorded date of birth after lapse of a long time of his induction into   the   service,   particularly   beyond   the   time   fixed   by his employer, he cannot claim, as a matter of right, the correction   of   his   date   of   birth,   even   if   he   has   good evidence to establish that the recorded date of birth is clearly erroneous. No court or the tribunal can come to the aid of those who sleepover their rights” (see Union of   India   v.   Harnam   Singh   [(1993)   2   SCC   162   :   1993 SCC (L&S) 375 : (1993) 24 ATC 92] ).  12. Be that as it may, in our opinion, the delay of over two   decades   in   applying   for   the   correction   of   date   of birth   is   ex   facie   fatal   to   the   case   of   the   respondent, notwithstanding the fact that there was no specific rule or order, framed or made, prescribing the period within which   such   application   could   be   filed.   It   is   trite   that even in such a situation such an application should be filed   which   can   be   held   to   be   reasonable.   The application   filed   by   the   respondent   25   years   after   his induction into service, by no standards, can be held to 17 be reasonable, more so when not a feeble attempt was made   to   explain   the   said   delay.   There   is   also   no substance   in   the   plea   of   the   respondent   that   since Rule 84 of the M.P. Financial Code does not prescribe the   time­limit   within   which   an   application   is   to   be filed,   the   appellants   were   duty­bound   to   correct   the clerical   error   in   recording   of   his   date   of   birth   in   the service book.” 10. Considering the aforesaid decisions of this Court the law on change of date of birth can be summarized as under: (i) application for change of date of birth can only be as per the relevant provisions/regulations applicable; (ii) even if there is cogent evidence, the same cannot be claimed as a matter of right; (iii) application   can   be   rejected   on   the   ground   of   delay and   latches   also   more   particularly   when   it   is   made at the fag end of service and/or when the employee is   about   to   retire   on   attaining   the   age   of superannuation.  11. Therefore, applying the law laid down by this court in the aforesaid decisions, the application of the respondent for change   of   date   of   birth   was   liable   to   be   rejected   on   the 18 ground   of   delay   and   laches   also   and   therefore   as   such respondent   employee   was   not   entitled   to   the   decree   of declaration   and   therefore   the   impugned   judgment   and order passed by the High Court is unsustainable and not tenable at law.  12. However,   considering   the   fact   that   when   the   impugned judgment   and   order   passed   by   the   High   Court   has   been implemented   and   respondent   No.1   has   retired   thereafter considering his date of birth as 24.01.1961, it is observed that   the   present   judgment   and   order   shall   not   affect respondent   No.1   –   employee   and   we   decide   the   question of   law   in   terms   of   the   above   in   favour   of   the   appellant   – corporation.   With   this   Civil   Appeal   No.   5720   of   2021 stands disposed of.  13. So far as the Civil Appeal No.5721 of 2021 arising out of the   SLP   No.1062   of   2020   is   concerned,   it   is   true   that while passing the impugned judgment and order the High Court   heavily   relied   upon   the   judgment   in   RFA   No.1674 of   2013   (subject   matter   of   Civil   No.5720   of   2021)   which also   is   not   sustainable   in   law   as   observed   hereinabove. 19 However   considering   the   fact   that   thereafter   after   the impugned   judgment   and   order   dated   05.11.2019   passed by   the   High   Court   in   W.P.   No.109447   of   2019   directing the   appellant   –   corporation   to   consider   the   case   of   the original writ petitioner – respondent herein in light of the decision in the case of RFA No.1674 of 2013, the case of the   respondent   came   to   be   reconsidered   and   his   prayer for   change   of   date   of   birth   came   to   be   rejected   on   the ground   of   delay   and   laches   and   even   thereafter   also   the fresh   decision   was   challenged   before   the   learned   Single Judge   and   the   learned   Single   Judge   has   also   dismissed the   subsequent   writ   petition.   Therefore,  no  further   order is   required   to   be   passed   in   the   present   appeal   and   is accordingly   disposed   of.   However,   question   of   law   is decided   in   favour   of   the   appellant   –   corporation   as observed hereinabove.  …………………………………J.        (M. R. SHAH) …………………………………J.              (A.S. BOPANNA) New Delhi,  September 21, 2021 20