High Court Punjab-Haryana High Court

Rajesh Kumar Sharma vs Union Of India & Others on 16 January, 2009

Punjab-Haryana High Court
Rajesh Kumar Sharma vs Union Of India & Others on 16 January, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                    Civil Writ Petition No.17116 of 2008 (O & M)
                                   Date of Decision: January 16, 2009


Rajesh Kumar Sharma
                                                    .....PETITIONER(S)

                                VERSUS


Union of India & Others
                                                   .....RESPONDENT(S)
                            .     .      .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. Rajeev Sharma, Advocate, for the
                   petitioner.

Ms. Ranjana Shahi, Advocate, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

C.M. No.24473 of 2009

Application for preponing the date of

hearing in the main petition is allowed.

The date of hearing is preponed to

today i.e. 16.1.12009.

CWP No.17116 of 2008

The prayer made in the petition is to

quash Order dated 18.1.2008 (Annexure P-3) qua the

petitioner. The petitioner has been declared

permanent low medical category personnel without

recommendation of Invaliding Medical Board and

without affording an opportunity of a Review Medical

Board.

 CWP No.17116 of 2008                                    [2]



                      Learned    counsel   for    the    respondents

concedes that the case is covered by judgment of the

Hon’ble Supreme Court of India in Civil Appeal

No.6587 of 2008 (arising out of SLP No.6037 of 2007)

titled ‘Union of India & Others vs. Rajpal Singh’

decided on 7.11.2008, in view of which the Division

Bench of this Court allowed a petition of similarly

situated person i.e. in Civil Writ Petition No.17911

of 2007 (Hav. Ram Chandra Udevania Vs. Union of

India & Others) decided on 11.12.2008.

This petition is allowed in terms of

judgment dated 11.12.2008 passed by Division Bench

of this Court in Civil Writ Petition No.17911 of

2007, ‘Hav. Ram Chandra Udevania Vs. Union of India

& Others’.



                                                        (AJAI LAMBA)
January 16, 2009                                           JUDGE
avin