Court No. - 38 Case :- WRIT - A No. - 41083 of 2010 Petitioner :- Amit Kumar Respondent :- Union Of India And Others Petitioner Counsel :- Satya Prakash Pandey Respondent Counsel :- A. S. G. I. Hon'ble Shishir Kumar,J.
Heard learned counsel for the parties.
Petitioner appeared in the selection of the Central Reserve Police Force.
Petitioner was declared medically unfit. Subsequently, petitioner has been
directed to appear before the Chief Medical Officer, Mainpuri, for re-
examination as well as for the purposes of providing a certificate. The C.M.O.
has submitted a certificate giving a fitness to the petitioner. On that basis a
Review Medical Board was constituted by the respondent and the petitioner
was examined on 17.05.2010. According to the petitioner, though he has been
declared fit to be recruited in the Central Reserve Police Force, but the result
of the same has not yet been declared. In such circumstances, petitioner has
approached this Court by filing the present writ petition.
After hearing learned counsel for the parties, I am of the opinion that as the
matter is still pending consideration before the Review Medical Board after
examining the petitioner and the final verdict has not yet given, therefore, it
will be appropriate that this writ petition may be disposed of finally directing
the respondent No.3 to declare the result of the Review Medical Board of the
petitioner dated 17.05.2010 within a period of two weeks from the date of
communication of this order and the respondent No.3 is also directed to
communicate the same to the petitioner regarding the outcome.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 19.7.2010
NS