High Court Punjab-Haryana High Court

Gurdeep Singh vs State Of Punjab & Others on 22 January, 2009

Punjab-Haryana High Court
Gurdeep Singh vs State Of Punjab & Others on 22 January, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.

                          CWP NO. 1024             OF 2009
                          DATE OF DECISION:          22.1.2009


Gurdeep Singh                                    ...Petitioner


                          VERSUS
State of Punjab & Others                         ...Respondents




              CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Jasmanpreet Singh, Advocate for the petitioner

             Mr.B.S.Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

Notice of motion.

On the asking of this Court, Mr.B.S.Chahal, DAG, Punjab accepts

notice on behalf of the respondents. With the consent of the counsel, this

petition is disposed of at motion stage.

While being posted at Primary Health Centre, Khumkala, Distt.

Ludhiana, the petitioner was relieved by respondent no.5 with a direction to

report for duty before respondent no.4. The petitioner submitted his joining

report before respondent no.4 and moved an application for grant of casual

leave for two days which was sanctioned. The petitioner again applied for

medical leave twice. The petitioner was asked by respondent no.4 to get

himself medically examined by Medical Board of respondent no.3 and also

take permission from the higher officials to submit his joining report. Vide
communication dated 26.11.2008, Civil Surgeon forwarded the joining

report of the petitioner to the Director, Health Services and Family Welfare,

Punjab, Chandigarh for taking necessary action. Respondent no.4, despite

submission of joining report, has refused to allow the petitioner to join

unless he is medically examined by the Medical Board, vide communication

dated 3.12.2004 (Annexure P-6). The petitioner accordingly approached this

Court with the grievance that neither he is being medically examined nor he

is being permitted to join. Learned counsel for the petitioner submits that he

has no objection if the petitioner is medically examined.

In these circumstances, this petition is disposed of with a direction to

respondent no.4 to permit the petitioner to join the services. In the

meanwhile, the petitioner shall approach respondent no.3 who will

constitute a Medical Board for medical examination of the petitioner and

submit his report to respondent no.2. On receipt of the report about the

health status of the petitioner, respondent no.2 will take necessary decision

and accordingly decide the period of medical leave of the petitioner.

Copy of this order be given dasti under the signature of Court

Secretary.




                                       (PERMOD KOHLI)
                                           JUDGE

22.1.2009
MFK
                         CWP NO. 1000     OF 2009



Present:    None.



This petition relates to State of Haryana. To be listed before the

appropriate Bench, after obtaining necessary orders from Hon’ble the Chief

Justice.





                                                (PERMOD KOHLI)
                                                     JUDGE
22.1.2009
MFK
                           CWP NO.      OF 2009



Present:    Mr.Vivek Sharma, Advocate




      Notice of motion.

Petitioner to furnish registered envelopes with A/D for service upon

respondents.

Parties are directed to appear before the Registrar Judicial-I for

completion of service/pleadings on 25.2.2009.

(PERMOD KOHLI)
JUDGE
22.1.2009
MFK
CWP NO. 1013 OF 2009

Present: Ms. Upender Kaur Bedi, Advocate

Notice of motion.

Petitioner to furnish registered envelopes with A/D for service upon

respondents.

Parties are directed to appear before the Registrar Judicial-I for

completion of service/pleadings on 25.2.2009.

In the meanwhile, one post of Homeopathic Medical Officer in

General Category shall be reserved.





                                                  (PERMOD KOHLI)
                                                       JUDGE
22.1.2009
MFK
                           CWP NO. 1001    OF 2009



Present:    Mr.K.K.Saini, Advocate for petitioner




      Notice of motion.

Petitioner to furnish registered envelopes with A/D for service upon

respondents.

Parties are directed to appear before the Registrar Judicial-I for

completion of service/pleadings on 25.2.2009.

(PERMOD KOHLI)
JUDGE
22.1.2009
MFK