High Court Punjab-Haryana High Court

Dr. Niraj Bassi vs State Of Haryana And Another on 3 December, 2009

Punjab-Haryana High Court
Dr. Niraj Bassi vs State Of Haryana And Another on 3 December, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                  CWP No. 18499 of 2009 (O&M)

                                  Date of Decision: 3.12.2009.

Dr. Niraj Bassi
                                                   ....Petitioner
             Versus
State of Haryana and another
                                                    ...Respondents

CORAM : Hon’ble Mr. Justice Rajesh Bindal

Present:- Mr. Sardevinder Goyal, Advocate
for the petitioner.

RAJESH BINDAL J.

Learned counsel for the petitioner submitted that the

petitioner had served in the Army Medical Corps/SSC from 30.4.1983 to

24.1.1993 and thereafter joined the service with the Haryana Govt. as Medical

Officer in December 1999. He made various representations to the authorities

for counting of his military service towards service benefits. The matter is

shuttling between the Civil Surgeon and Director, Health Services, Haryana, but

no final decision has been taken till date. Even though the person junior to the

petitioner, who had also earlier served in the Army, had already been granted

the benefits permissible as per rules.

Considering the prayer made by the petitioner to be innocuous

where final decision on the representation has not been taken as is evident from

the communications attached with the writ petition, in my opinion, the ends of

justice will be met in case a direction is issued to the respondents to take a final

decision on the claim of the petitioner regarding benefit of military services as

per rules and communicate the same to him within a period of three months from

the date of receipt of copy of this Order. In case any clarification is required by

the authority before taking final decision in the matter it would be in the interest

of justice in case an opportunity of personal hearing is also accorded to the

petitioner.

Disposed of.


                                                     (RAJESH BINDAL)
3.12.2009                                                 JUDGE
Reema