High Court Punjab-Haryana High Court

Ex Naib Subedar Ranjit Singh vs Union Of India & Others on 19 December, 2008

Punjab-Haryana High Court
Ex Naib Subedar Ranjit Singh vs Union Of India & Others on 19 December, 2008
                       CWP No.7743 of 2008 (O&M)                             -1-


 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                 CASE NO.: CWP No.7743 of 2008 (O&M)
                                  DATE OF DECISION: December 19, 2008

EX NAIB SUBEDAR RANJIT SINGH                                   ...PETITIONER

                                  VERSUS

UNION OF INDIA & OTHERS                                     ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. RAJEEV ANAND, ADVOCATE FOR THE PETITIONER.

MS. AMANPREET KAUR SANDHU, CENTRAL GOVT.

STANDING COUNSEL FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

C.M. No.23778 of 2008

The petitioner has filed this application for listing the case for an

actual date as the matter is squarely covered by the decision of the Apex Court

passed in SLP No.6037 of 2007 (Annexure A-1).

For the reasons mentioned in the application we list the case for

today.

Main case

The only question involved is whether the holding of Invaliding

Medical Board is the condition precedent for discharge of personnel below

officer rank (PBOR) on account of low medical category?

The petitioner who was admittedly personnel below Officer rank

was discharged from Army service without holding of Invaliding Board.

Counsel for the Union of India does not dispute this factual

position.

Counsel for the petitioner submits that the question whether it was
CWP No.7743 of 2008 (O&M) -2-

mandatory for the respondents to hold Invaliding Board before discharging the

personnel below officer rank, came up for consideration before the Hon’ble

Apex Court in Civil Appeal No. 6587 of 2008 ( arising out of S.L.P.(C) 6037

of 2007) titled Union of India & others Vs. Rajpal Singh, wherein while

upholding the judgment of Delhi High Court, it was held as under:

“In view of the foregoing interpretation of the relevant

rule, we are in complete agreement with the High Court

that where a JCO is sought to be discharged on the ground

of medical unfitness for further service, his case has to be

dealt with strictly in accordance with the procedure

contemplated in Clause I (ii) in Column 2 of the Table

appended to Rule 13. The Rule prescribes a particular

procedure for discharge of a JCO on account of medical

unfitness, which must be followed and, therefore, any order

of discharge passed without subjecting him to Invalidating

Board would fall foul of the said statutory rule.”

In view of the above, it is held that the discharge of the petitioner

was not in accordance with the prescribed procedure. Accordingly, we allow

this writ petition, set aside the discharge of the petitioner and direct the

respondents to re-instate him in service with all consequential benefits. The

respondents are, however, not precluded from holding the Invaliding Medical

Boards after such joining in accordance with law as per the Army Act, 1950,

The Army Rules, 1954 and Army Instructions.



                                         (ASHUTOSH MOHUNTA)
                                               JUDGE


December 19, 2008                             (RAJAN GUPTA)
Gulati                                           JUDGE