High Court Madras High Court

C.Japamani vs The Government Of India on 20 February, 2007

Madras High Court
C.Japamani vs The Government Of India on 20 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                     Dated :- 20.02.2007
                              
                           Coram:-
                              
            The Hon'ble Mr. Justice P.SATHASIVAM
                             and
        The Hon'ble Mr. Justice N.PAUL VASANTHAKUMAR
                              

                 Writ Appeal No.2188 of 2002


C.Japamani                          ... Appellant

			vs.


1. The Government of India,
Represented by its Secretary,
Ministry of Personnel,
Public Grievances and Pensions,
Department of Pensions and
Pensioners Welfare, 6th Floor,
Nirvachan Sadan, New Delhi.

2. The Commandant,
C.I.S.F, FSTPP, Farakka,
Nabarun Post,
Murshidabad District,
West Bengal.

3. The Accounts Officer,
Regional Pay and Accounts Officer,
C.I.S.F. Ministry of Home Affairs,
I.B.B.D. Bagh, (East),
Old Currency Building,
Calcutta 700001.

4. The Director General,
C.I.S.F. Head Quarters,
Block No.13, E.G.O. Complex,
Lodhi Road, New Delhi-110 003.

5. The Senior Accounts
Officer (Administration),
Principal Accounts Office,
Ministry of Home Affairs,
North Block, New Delhi-110 001.       ... Respondents



Appeal against the Order of the learned single Judge, dated
25.02.2002, passed in W.P. No.11762 of 1999.


       For Appellant  :  Mr.D.Prabhu Mukunth Arun Kumar,
                         for Mr.A.Thirumoorthy.

       For Respondents:  Mr.P.Wilson, Assistant
                         Solicitor General.


			JUDGMENT

(Judgment of the Court was delivered by P.SATHASIVAM, J.)

– – – – –

The above Writ Appeal is directed against the order

of the learned single Judge, dated 25.02.2002, passed in

W.P. No.11762 of 1999, in and by which, the learned Judge

dismissed the Writ Petition filed by the writ petitioner as

not maintainable.

2. For convenience, we shall refer the parties as

arrayed before the learned single Judge.

3. According to the petitioner, he is an ex-

serviceman. He joined the Indian Army and worked as

Subedar. After 19 + years of service, he retired from Army

Service in the year 1976. Thereafter, he joined the Central

Industrial Security Force (CISF) on 08.07.1978 as Assistant

Sub-Inspector and, after putting in 7 years of service, he

was promoted as Sub-Inspector. In 1990, he was boarded out

of service on account of his disablement and the disability

was certified as 80%. Accordingly, he was relieved from

duty on 16.01.1990. Eleven months after his retirement, the

Accounts Officer, Regional Pay and Accounts Office, released

invalid pension though he was eligible for disability

pension as per relevant Rules. The respondents did not

release the disability pension; therefore, he made a

representation on 07.12.1990. The Deputy Commandant, CISF,

by letter dated 14.07.1992, sent to the Chief Medical

Officer of Health, Malda, a copy of which had been marked to

the petitioner, called for the opinion of the Medical Board.

Thereafter, by letter dated 17.11.1993, the Commandant, CISF

Unit, Farakka, advised the petitioner to report to the

District Hospital, Malda, for a detailed Medical check up.

By letter dated 21.12.1993, the petitioner requested the 2nd

respondent / Commandant to permit him to have medical check

up at a place nearer to his town. The Director General /

R4, by letter dated 16.09.1994, instructed the D.I.G, CISF,

to make arrangements by deputing staff to contact the

medical authority at petitioner’s native place for

conducting a second medical examination and accordingly, the

same was conducted on 24.10.1994. The Board assessed the

disability as 80%. The Commandant enclosed the original

Medical Board Proceedings dated 24.10.1994 along with his

letter dated 24.11.1994 addressed by him to the Accounts

Officer. By letter dated 24.12.1994, the Commandant

recommended for disability pension and requested the

Accounts Officer for early action. However, the

petitioner’s case was rejected by the Accounts Officer,

which necessitated him to file W.P. No.2122 of 1996 for

directing the respondents to grant disability pension from

16.01.1990. By Order dated 10.07.1997, the said Writ

Petition was disposed of with a direction to the respondents

to pass orders within three months. Thereafter, the

petitioner received a letter dated 14.11.1997 from the

Commandant, CISF Unit, FSTPP, Farakka, stating that the

disability pension is not admissible to him. Questioning

the said Order, he filed W.P. No.11762 of 1999.

4. On behalf of the respondents, the Commandant,

CISF Unit, Farakka, West Bengal – 2nd respondent filed a

counter affidavit disputing various averments made in the

affidavit filed in support of the Writ Petition. It is

mainly stated that, as per the Government of India, Finance

Office Memorandum No.F.19(2) CV (A) 104, dated 03.06.1965,

appeal against the first Medical Board’s report must be made

within one month from the date on which the findings of the

Board were made known to the Government Servant. The

petitioner had made his objection against invalid pension

after lapse of almost one year from the date of report of

the first Medical Board. Further, the 2nd Medical Board did

not certify to the effect that it had been given full

knowledge of the fact that the person concerned had already

been examined by a Medical Board who had given their opinion

as to the disease in respect of which the Government Servant

was incapacitated. It is further stated that the 2nd

Medical Board at the native place of the petitioner, after

almost five years, suo motu cannot state that the petitioner

was affected by disease during the tenure of his service.

It must be specifically mentioned in the medical report that

the nature of government service was responsible for the

disease.

5. With the above pleadings, the learned Judge

considered the claim of both sides. After noting that the

claim of the petitioner was considered and rejected in the

earlier Writ Petition viz., W.P. No.2122 of 1996, and that

he cannot seek for a similar direction in the present writ

petition, the learned Judge dismissed W.P. No.11762 of 1999.

Questioning the said order, the petitioner has filed the

present Appeal.

6. Heard learned counsel for the appellant as well

as learned Assistant Solicitor General appearing for the

respondents.

7. The only point for consideration in this appeal

is as to whether the petitioner has made out a case for

grant of disability pension and the learned Judge is right

in dismissing the writ petition.

8. First of all, let us clarify the reasoning and

ultimate conclusion of the learned Judge for dismissing

W.P. No.11762 of 1999. The relevant paragraph, namely, para

No.9 of the order of the learned Judge, shows that the

petitioner had earlier filed W.P. No.2122 of 1996 claiming

disability pension and the same was rejected, hence, 2nd

writ petition for the same relief cannot be sustained. We

are unable to accept the said conclusion for the following

reasons. In WP No.2122 of 1996, the petitioner prayed for

the issuance of a writ of mandamus, directing the

respondents to grant disability pension to him from

16.01.1990 on which date he was discharged from his job as

Sub Inspector, CISF, with all arrears of pension. After

hearing the counsel for petitioner as well as the Additional

Central Government Standing Counsel, one of us

(P.Sathasivam, J.), after finding that there is no need to

go into the merits and the claim made by the petitioner,

disposed of WP No.2122 of 1996 by directing the 3rd

respondent – Accounts Officer, CISF, Ministry of Home

Affairs, to consider the claim of the petitioner in

accordance with law and pass appropriate orders within three

months from the date of receipt of copy of that order. In

the same order, it was clarified that, while disposing of

the claim of the petitioner, the third respondent is

expected to get all clarifications from respondents 1 and 2

if need arises. Thus, it is clear that, while disposing of

W.P.2122 of 1996, the court had no occasion to go into the

merits and it merely directed the 3rd respondent therein to

pass appropriate orders in accordance with law.

9. Coming to the merits of the claim of the

petitioner that he was invalidated that too during the

course of service and eligible for disability pension, heavy

reliance was placed on the opinion of the 2nd Medical Board.

Learned Assistant Solicitor General, by taking us through

various averments in the counter affidavit, contended that

the 2nd Medical Board was not constituted in accordance with

Rules/Procedure. He also contended that there is no specific

opinion/conclusion to the effect that the disability was

caused due to his service with the respondents (CISF). In

view of the above contentions, we verified the relevant

documents, the stand taken by the respondents in the earlier

writ petition as well as the information available from

various communications. It is seen from the letter of the

Commandant, CISF, dated 08.06.1993, that for want of

definite opinion in the first medical report his claim for

disability pension was not recommended. Though it was

argued that the 2nd Medical Board was not in accordance with

procedure/instruction, learned counsel appearing for the

petitioner has brought to our notice the specific averments

made in the counter affidavit of the commandant/CISF Unit,

F.S.T.P.P., Farakka, dated 24.06.1997, filed in W.P.

No.2122 of 1996. In the counter affidavit, in para No.5,

the deponent has specifically stated thus,

“… However, on humanitarian ground

to provide him the extra monetary

benefits, a 2nd Medical Board was

arranged at his native place. ..”

It is also relevant to mention that, in the same counter

affidavit, in para No.3, the officer has mentioned about the

2nd Medical Board and their opinion regarding the disease of

the petitioner. The following statement in the said

paragraph is relevant,

” ….. The 2nd Medical Board

had, however, on 24-10-94 endorsed the

required certificate to the effect that

“the disability is attributable with his

Govt. service and had been aggravated

during his service tenure”. ”

The above information makes it clear that, first of all, the

Medical Board was constituted at the instance of the

Department and a specific opinion was given by the Board

that the disability suffered by the petitioner is

attributable to his service and that the disease got

aggravated during his service tenure. The above assertion

and the statement of the Officer cannot be ignored lightly.

It is also relevant to mention the detail given in letter

No.V-15014/CHPT/LC/119/2002/739 of the commandant, CISF,

Chennai, dated 23.01.2003, which shows that the 2nd medical

report confirms that the candidate (writ petitioner) comes

under the claimed category. All the above mentioned

particulars particularly the opinion of the 2nd Medical

Board clearly show that the disability is attributable to

his Government service and that the disease got aggravated

during his service tenure. These relevant aspects have not

been taken note of by the respondents as well as the learned

single Judge. It is also relevant to point out that though

the learned Assistant Solicitor General has pointed out that

the procedure applicable for constitution of 2nd Medical

Board has not been followed; as mentioned in the earlier

paragraphs, the said Medical Board was not constituted at

the instance of the writ petitioner. In those circumstances

and in the absence of specific provisions, we are of the

view that the report of the 2nd Medical Board cannot be

rejected on the ground that certain conditions have not been

fulfilled/satisfied. Accordingly, we reject the said

contention of the learned Assistant Solicitor General.

In the light of our discussion, the impugned

proceedings of the respondents are quashed and the

respondents are directed to grant disability pension to the

writ petitioner from 16.1.1990 on which date he was

discharged from his service as Sub Inspector, CISF, with all

arrears of pension. The arrears shall be paid within a

period of 8 weeks from the date of receipt of copy of this

order. Writ Appeal is allowed. No costs.

JI.

To

1. The Secretary, Ministry of Personnel, Public Grievances
and Pensions, Department of Pensions and Pensioners Welfare,
6th Floor, Nirvachan Sadan, New Delhi.

2. The Commandant, C.I.S.F, FSTPP, Farakka, Nabarun Post,
Murshidabad District, West Bengal.

3. The Accounts Officer, Regional Pay and Accounts Officer,
C.I.S.F. Ministry of Home Affairs, I.B.B.D. Bagh, (East),
Old Currency Building, Calcutta 700001.

4. The Director General, C.I.S.F. Head Quarters,
Block No.13, E.G.O. Complex, Lodhi Road, New Delhi-110 003.

5. The Senior Accounts Officer (Administration), Principal
Accounts Office, Ministry of Home Affairs, North Block,
New Delhi-110 001.