High Court Patna High Court - Orders

Mohamad Aqbal vs The Union Of India & Ors on 11 July, 2011

Patna High Court – Orders
Mohamad Aqbal vs The Union Of India & Ors on 11 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.57 of 2011
                                     Mohamad Aqbal
                                          Versus
                                 The Union Of India & Ors
                                        -----------

03. 11.07.2011 Counsel for the Union of India has produced

office order dated 4.7.2011 passed by the I.G., CRPF in

compliance of the orders of the High Court dated

3.8.2010 and submitted that petitioner was examined by

the Review Medical Board of the CRPF at Composite

Hospital, CRPF, New Delhi between 17.02.2011-

22.02.2011 and declared unfit due to Colour Blindness

and Capitus Valaus.

Counsel for the petitioner refuted the findings

of the Review Medical Board of the CRPF with

reference to the certificate granted by Dr. C.S. Yadav,

Associate Professor, Department of Orthopedics, AIIMS,

New Delhi whereunder Dr. Yadav categorically stated

that he has knowledge that petitioner has been declared

medically unfit by the CRPF Medical Officer for the post

of Constable(GD) as he has been found to be suffering

from Capitus Valaus, which finding of the Medical

Board according to Dr. Yadav is error of judgment.
2

Aforesaid finding of Dr. Yadav learned counsel for the

petitioner submitted was preceded by Radiological Test.

Medical fitness certificate granted by Dr. C.S. Yadav of

AIIMS as also the radiological report has been produced

for my consideration.

Let the I.G., CRPF consider the medical

fitness certificate granted by Dr. C.S. Yadav dated

28.02.2011 and file show cause reply in the matter.

Counsel for the petitioner is directed to serve a copy of

medical fitness certificate dated 28.02.2011 and the

advice of the out patient department dated 23.2.2011 as

also the findings of the radiological examination dated

23.02.2011 to the counsel for the Union for perusal by

the I.G.

Put up after four weeks maintaining its

position in the same list so as to enable the I.G., CRPF to

reconsider the matter in the light of the certificates

handed over to the counsel for the Union by the

petitioner. On the adjourned date the I.G., CRPF should

appear with the show cause.

( V. N. Sinha, J.)
Rajesh/