High Court Punjab-Haryana High Court

Jayakrishna Pradhan vs Union Of India & Ors on 22 January, 2009

Punjab-Haryana High Court
Jayakrishna Pradhan vs Union Of India & Ors on 22 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH.



                                      Civil Writ Petition No. 20760 of 2008

                              DATE OF DECISION : JANUARY 22, 2009




JAYAKRISHNA PRADHAN                                   ....... PETITIONER(S)

                                 VERSUS

UNION OF INDIA & ORS.                                 .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. JS Sathi, Advocate, for the petitioner(s).
         Mr. Hemen Aggarwal, Advocate, for respondents.


AJAI LAMBA, J. (Oral)

This petition under Articles 226/227 of the Constitution of

India seeks issuance of a writ in the nature of certiorari for quashing order

dated 31.12.2007 (Annexure P-1), whereby the petitioner has been ordered

to be prematurely discharged from service with effect from 30.4.2008. The

petitioner has been declared to be Permanent Low Medical Category

personnel.

The contention of the learned counsel for the petitioner,

essentially, is that there are no recommendations of the Invalidating

Medical Board that the petitioner has become unfit to perform his duties.

The impugned action, therefore, is clearly illegal and the case of the

petitioner is covered by a Division Bench judgment of this Court viz. CWP
Civil Writ Petition No. 20760 of 2008 2

17911 of 2007 (Hav. Ram Chandra Udevania v. Union of India and

others), decided on 11.12.2008.

Learned counsel for the respondents has not been able to

dispute either the fact that the Invalidating Medical Board has not been

constituted to consider the case of the petitioner or the fact that the case is

covered by the aforesaid judgment.

Accordingly, this petition is allowed in terms of judgment of

this Court in CWP 17911 of 2007 (Hav. Ram Chandra Udevania v. Union

of India and others), decided on 11.12.2008.

January 22, 2009                                           ( AJAI LAMBA )
Kang                                                               JUDGE