High Court Punjab-Haryana High Court

Hav. Karam Singh vs Union Of India And Others on 6 February, 2009

Punjab-Haryana High Court
Hav. Karam Singh vs Union Of India And Others on 6 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH



                                           C.W.P. No. 7626 of 2008
                                 DATE OF DECISION: February 06, 2009


Hav. Karam Singh                                    .........PETITIONER(S)


                                 VERSUS



Union of India and Others                           ......RESPONDENT(S)



CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: Mr. Sudhir Mittal,
         Advocate, for the petitioner.

         Mr. Amardeep Sandhu, Advocate,
         for UOI.

AJAI LAMBA, J. (ORAL)

This civil writ petition under Article 226 of the Constitution of

India prays for a direction for quashing premature discharge of the

petitioner from service vide order Annexure P-1 dated 01.09.2007.

Issue raised on behalf of the petitioner is that the petitioner has

been discharged without invaliding medical board having been held.

Learned counsel states that the matter is squarely covered by Division

Bench judgment of this Court rendered in CWP No. 17911 of 2007 titled

Hav. Ram Chandra Udevania Vs. The Union of India and Others decided

on 11.12.2008.

Learned counsel for the respondents admits that the issue

involved in the petition is covered by judgment rendered by Division Bench

of this Court in CWP No. 17911 of 2007 titled Hav. Ram Chandra
C.W.P. No. 7626 of 2008 -2-

Udevania Vs. The Union of India and Others decided on 11.12.2008.

This petition is allowed in terms of judgment rendered by this

Court in CWP No. 17911 of 2007 titled Hav. Ram Chandra Udevania Vs.

The Union of India and Others decided on 11.12.2008.

06.02.2009                                             (AJAI LAMBA)
shivani                                                    JUDGE