C.W.P. No. 3740 of 2009 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 3740 of 2009
Decided on : 09-03-2009
Darshan Singh
....Petitioner
VERSUS
Union of India & others
....Respondents
CORAM:-HON’BLE MR. JUSTICE AJAI LAMBA.
Present:- Mr. Ajay Pal Singh,Advocate for the petitioner.
AJAI LAMBA, J
Learned counsel for the petitioner states that after
completion of training by the petitioner, the petitioner was
admitted in Command Hospital (Southern Command) Pune on
27.6.2007. After medical examination, the petitioner was
discharged on 16.10.2007. The petitioner claimed disability
pension, which was denied vide order dated 7.2.2008 Annexure P-
2. The reason assigned is that the cause of disability i.e. ‘Non-
Organic Psychotic Disorder (F-28)’ was neither attributable to nor
aggravated by Military service. Learned counsel has further
pointed out that in Annexure P-2 itself it has been provided that in
C.W.P. No. 3740 of 2009 -2-
case the petitioner is not satisfied, he may prefer an appeal.
Learned counsel has drawn the attention of Court towards
Annexure P-3 i.e. an appeal filed by the petitioner. Learned
counsel states that the appeal has not been decided till date
although the same was filed on 15.7.2008.
Issue notice of motion.
Ms. Anjali Kukkar, Advocate, accepts notice on behalf
of respondents, on the asking of Court.
Considering the above, the respondents are directed to
deal with the appeal and take decision thereon within 4 months
from the receipt of certified copy of the order.
Disposed of in the above terms.
9th March, 2009. (Ajai Lamba) Monika Judge