Allahabad High Court High Court

Amit Dubey vs Union Of Inida Thr.Secy Ministry … on 10 August, 2010

Allahabad High Court
Amit Dubey vs Union Of Inida Thr.Secy Ministry … on 10 August, 2010
Court No. - 24
C.M.Application No. 65064 of 2010
Case :- SERVICE SINGLE No. - 103 of 2008

Petitioner :- Amit Dubey
Respondent :- Union Of Inida Thr.Secy Ministry Of Home And 3 Ors
Petitioner Counsel :- Sudeep Kumar
Respondent Counsel :- A.S.G.

Hon'ble Rajiv Sharma,J.

This is an application for modification/clarification of the judgment and order
dated 4.8.2009 passed in the aforesaid writ petition.

Mr. Asit Chaturvedi, learned Counsel appearing for the applicants/opposite
parties states that there is no orthopedic doctor on CGHS strength. In support
of his submission, he has filed a copy of the letter written by Ms. Sushila,
Administrative Officer, CGHS (GE), Government of India, Officer of the
Additional Director (HQ), Central Government Health Scheme, New Delhi
dated 7.7.2010, a copy whereof is Annexure No.SA2 supplementary affidavit
and as such, he requested that the judgment and order dated may be modified
to the extent that an Orthopedic Doctor from Army may be deputed.

Accordingly, the judgment and order dated 4.8.2009 is modified to the extent
that an Orthopedic Doctor, who may be nominated in the Board by the
Ministry of Defence.

The application stands disposed of accordingly.

Order Date :- 10.8.2010
Ajit/-