High Court Rajasthan High Court - Jodhpur

Babu Ram vs Union Of India & Ors on 13 March, 2009

Rajasthan High Court – Jodhpur
Babu Ram vs Union Of India & Ors on 13 March, 2009
                            1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR.



                        O R D E R



LRs. of Babu Ram          v.        Union of India & Ors.



           S.B.CIVIL WRIT PETITION NO.4065/1998
           under Article 226 of the Constitution
           of India.



Date of Order              :             13th March, 2009



                      P R E S E N T


            HON'BLE MR.JUSTICE GOVIND MATHUR


Mr. R.K.Soni, for the petitioners.
Mr. M.S.Godara, for the respondents.

                          ....



BY THE COURT :

After death of original petitioner Shri Babu

Ram, this petition for writ is prosecuted by his legal

heirs. The chronology of the facts necessary to be

noticed is as follows:-

1. The petitioner was enrolled with Indian Army on

28.7.1982;

2

2. At the time of enrollment he was found

medically fit, thus, was placed in “AYE”

category;

3. His vision at the time of recruitment was of

6/6;

4. During field duties, he suffered with Optic

Atrophy and Astrocytoma, thus, he was subjected

to surgical operation of head which further

deteriorated his condition;

5. After serving for 11 years, 5 months and 27

days the petitioner was invalided out from

military service on 24.1.1994 by placing him

“EEE” medical category with 100% disability

element;

6. The Chief Controller of Defence Account

(Pension), (hereinafter referred to as “CCDA

(P)”, Allahabad held the petitioner not

entitled for disability pension by treating

invaliding disability neither attributable nor

aggravated by military service; and

7. The appeal preferred by the petitioner against

the decision aforesaid also came to be rejected

in the month of February, 1996.

3

In the factual background, as stated above,

this petition for writ was filed on 16.11.1998 with a

prayer to direct the respondents to grant the

petitioner disability pension including disability

element and all other benefits of his disability and

also to carry out a resurvey medical board. Further a

direction is sought to provide proper treatment/

assistance to the petitioner.

The petitioner during pendency of this

petition for writ died on 18.3.2002, thus, by an order

dated 24.7.2003 the legal representatives of the

petitioner, those are his widow and seven daughters,

were substituted as petitioners to pursue present

petition for writ.

In the petition for writ, the main contention

taken on behalf of the petitioner is that the CCDA(P),

Allahabad was having no authority to declare the

petitioner disentitled for disability pension by

taking the invaliding disability neither attributable

nor aggravated by military service. Such a finding

could have been given only by a competent medical

board.

In reply to the writ petition the respondents

came forward with a case that as a matter of fact the

decision of the CCDA(P) was founded on the

recommendation made by a competent medical board.
4

Alongwith reply to the writ petition the respondents

have also placed on record a copy of the medical board

proceedings. As per the documents placed on record, at

the first instance Colonel D.K.Sen, Senior Adviser

(Opthalmology), CH (SC) Pune, opined on 13.8.1993 as

follows:-

“An old case of Rt Parietal high grade III
Astrocytoma (Optd) with hamiparesis left and
“Bilateral optic Atrophy Rt Left”. His ocular
condition has further deteriorated and his
vision in Rt eye is finger is finger counting
at 3′ feet only. Left eye central vision is
6/12 but he has got gross constriction of
visual field all round. His vision is left
eye in likely to deteriorate further. He is
not considered fit to continue in service.
Recommended to be invalided out of service in
Med Cat EEE.”

An another opinion was given by Major

P.K.Thakur, Graded Specialist Radiotherapy on

19.8.1993 as follows:-

“This 30 Yrs old serving Sep as MT DVr, is a
case of Rt Purintal Astroctoma gr.III-4 who
presented first in Mar 88 with frontal
headache, bluned vision, SMS 7th n palay and
gr IV Weakness Lt half of body. A CECT done
on 02 Nov 88 revealed a large Rt pariotal SOL
with case effect. Craniotery and debulking
was does on 08.11.88 which confirmed
distopath diagnosis of high grade asfrocytoma
5

B/3060-68/88 and MDTC B/1269-1274/88. Post Op
oranial Rt to a dese of 5800 rade/88
fractiona delivered concluding 20.1.89.
Adjuvaat chemethoropy (consisting of VDR + CC
NU + precarbasing) given at 6 weekly
intarvvol Total aourses given Six, ending Jan

90. He has been observed for 12 so in cat CEE
(T), 6 mo in cat CEE(T) and for 2 years in
cat BEE (P).

Presently his general condition is fair.
Systemic exam of chest CVS P/A is normal. CNS
exam reveals normal HMF. Bilateral
papillcodoma. VA (a) FC 3, (L) 6/12 with
severe restiction of visual fields gr IV Lt
hoviporesis pereisty. Pt is ambulant, and
isoluntary covenants are present. Routine
hamogref, urinanalysis, liver function tests
are normal. CMR is NAD. No other
investigation are indicated with the
persisting Lt homiparesis blindness of Rt eye
and with secorely restricted fiels of the
other eye (which has progressed), after being
observed for 5 years it is Surmiseel, that
these disabilities wile presint if not weresn
further. E. cannot serve as a useful soldier.
In view of the above and conousent with the
opiaiod of dviser opthalmology as obtnined on
13.3.93, it is opined that the patient be
invalided out of service incat EEE.”

The medical board opined that disability as a

consequent to which the petitioner was invalided out

was not attributable to service during peace or under

field service conditions it had not been aggravated

during the military service and that was also not
6

connected with service. The relevant portion of the

opinion of the medical board reads as follows:-

“(a)In respect of each disability the Medical
Board on the evidence before it will express
it views as to whether,

(i)It is attributable to service during peace
or under field service conditions; or

(ii)It has been aggravated thereby and remain
so; or

(iii)It is not connected with service.

The Board should state fully the reason in
regard to each disability on which its
opinion is based.

 Disability             A             B            C
ATIEA - CCPITY        1 & 2         1 & 2        1 & 2
BE                      -            -             -
ASTROCYTOMA            NO            NO           Yes
CADE III IV



In respect of each disability shown as
attributable under A, the Board should state
fully, the specific condition and period in
service which caused the disability.

1 & 2 – N.A.

…..

…..

7

Disability Percentage Probable Composite
(as numbered of duration of assessment
in question disablement the degree (all
I, part II) of disabilities)
disablement
Optic 80.00% Two years 100.00%
Atrophy (Eighty (One hundred
percent) percent)
GRADE III IV 80.00%
(Eighty
percent)
377 IUI

(Emphasis given by me.)

In rejoinder to the reply the petitioner has

contested the mode of opinion given by the medical

board. It is contended that the opinion given by the

medical board is absolutely laconic as no reason in

regard to each disability is given to support the

findings. As per counsel for the petitioner the board
was under obligation to state fully the reasons in

regard to each disability on which its opinion was

based. Counsel for the petitioner has pointed out the

requirement aforesaid as referred in part III of the

model form relating to “medical board proceedings

invaliding all ranks”. According to counsel for the

petitioner this Court in Laxman Ram v. Union of India

& Ors., SBCivil Writ Petition No.834/2006, decided on

12.12.2008, while considering the same issue, held

that the medical board while reaching at a conclusion

that disability occurred to a defence personnel was

neither attributable nor aggravated because of
8

military service is required to assign reasons to

support such conclusion and if such conclusion is

without any basis, then that is not required to be

treated conclusive.

On the other hand, it is stated by counsel

for the respondents that the opinion of the medical

board is not open to challenge as it is a conclusion

arrived by experts on adequate examination of the

complete medical record of a defence personnel i.e.

the petitioner in present case.

Heard counsel for the parties.

From perusal of the report of the medical

board, relevant portion of which is quoted in

preceding paras, it is apparent that Colonel D.K.Sen,

Senior Adviser (Opthalmology) opined regarding disease

of the petitioner but he nowhere stated that such

disease was constitutional in nature or that was

neither attributable to military service nor

aggravated during military service. It is also

pertinent to note that Colonel D.K.Sen, while

submitting his opinion, specifically averred that the

condition of the petitioner further deteriorated after

surgical operation. Similarly, Major P.K.Thakur

prescribed necessary details regarding ailment and

disability of the petitioner but he too nowhere stated

regarding origin of disease.

9

The medical board framed its opinion on basis

of the comments given by Colonel D.K.Sen and Major

P.K.Thakur. While forming its opinion the medical

board has not assigned even a single reason to reach

at a conclusion that disability of the petitioner was

neither attributable nor aggravated because of

military service. The medical board gave its opinion

in most cryptic manner by mentioning “No” or “Yes”.

Medical board is a body of experts and experts are

specialist in their subjects with a developed faculty

of judging and deciding the issues relating to their

subjects. They are required to judge the issues

rightly, justly, wisely and with authority. The

opinion given by the experts is supposed to be based

on special knowledge of a subject beyond that of an

average person. Normal individuals and bodies rely on

their opinions and also act as per guidelines

prescribed by them, therefore, a body of experts bear

heavy responsibility for giving definite opinion with

cogent reasons. Such an opinion must be capable to

express its qualified, technical, skilled and

analytical background. It cannot be and should not be

in casual and unqualified manner. If opinion of an

expert is not based on cogent reasons or that contains

ambiguity, then that is nothing but a conclusion of a

lay man. An opinion of expert must disclose sound

application of mind to establish its objectivity and

alliance with the subject.

10

In the present case, no such expertees or

thorough consideration reflects with the medical

opinion. It was all the more necessary in light of the

requirement under the model form for prescribing

medical opinion by stating fully the reasons in regard

to each disability on which the opinion was based.

Despite such obligation, the Board has not stated any

reason to support its finding.

In view of whatever said above and in light

of the judgment of this Court in the case of Laxman

Ram (supra), opinion given by the medical board is not

at all conclusive.

The petitioner served Indian Army for a

period of about 12 years and at the time of his

recruitment he was found absolutely fit with “AYE”

medical category. While in active field service he

suffered with three disabilities, consequently he was

declared 100% disabled. A specific opinion was also

given by Colonel D.K.Sen that the condition of the

petitioner deteriorated after surgery. There is

nothing available on record to reach at the conclusion

that the disease of the petitioner was constitutional

by nature. Now, unfortunately the petitioner is no

more, thus, no further medical examination is

possible. In such circumstances, I consider it proper

to presume that disability suffered by the petitioner
11

was attributable as well as aggravated due to military

service.

Consequently, this petition for writ deserves

acceptance. Accordingly, the same is allowed. The

denial of the disability element to the petitioner by

the CCDA(P), Allahabad is declared illegal and,

therefore, the same is quashed. The respondents are

directed to allow disability pension to the petitioner

from the date he was invalided . Petitioner Babu Ram

has already died, therefore, whatever right accrues as

a consequent to the directions above, be given to his

legal representatives.

No order to costs.

( GOVIND MATHUR ),J.

kkm/ps.