High Court Patna High Court - Orders

Dilip Kumar vs The Union Of India & Ors on 8 September, 2011

Patna High Court – Orders
Dilip Kumar vs The Union Of India & Ors on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.14854 of 2011
                                           Dilip Kumar
                                              Versus
                                 The Union Of India & Ors
                                  ----------------------------------

2 08.09.2011 The grievance of the petitioner is that he was an

applicant for the post of S.I. (Store Keeper) in the Border

Security Force (for short “B.S.F.”) pursuant to advertisement

contained in Annexure-1. On being cleared at the physical

eligibility test followed by written test, he was subjected to

medical fitness test on 14.5.2011 (Annexure-3) whereat he

was declared medically unfit as he was found suffering from

Hydrocele (right). It is the case of the petitioner that he was

required to file appeal thereagainst within 30 days after

obtaining a medical fitness certificate. It is the case of the

petitioner that he got himself treated of the ailment and after

having been operated, obtained his certificate of medical

fitness and filed appeal. Pursuant thereto, the authorities of the

B.S.F., by communication dated 22.6.2011 (Annexure-7)

summoned him for subjecting him to Review Medical Board.

The petitioner has asserted as under in paragraph No. 18:-

“18. That on 11.7.11 the petitioner again
appeared for Medical Test at the stipulated time
and place as mentioned in Ann.-7 to the writ
application. Here petitioner was examined by
the doctor of Border Security Force (B.S.F.) and
was found fit for the appointment but this report
of the petitioner regarding his fitness for the
abovesaid posts was/has not been submitted by
the doctors to the higher authorities”

It is contended that the respondent thereafter came

out with a final select list wherein only four candidates for the
2

post of S.I. Storekeeper were selected. The name of the

petitioner did not figure therein.

Learned Central Government counsel prays for

adjournment to file counter affidavit.

As prayed, let such counter affidavit be filed within

six weeks.

Post this matter after seven weeks as zero item.

( Kishore K. Mandal, J.)
pkj