High Court Kerala High Court

K.Sivaraman vs Government Of India on 23 September, 2008

Kerala High Court
K.Sivaraman vs Government Of India on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 34724 of 2000(H)



1. K.SIVARAMAN
                      ...  Petitioner

                        Vs

1. GOVERNMENT OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/09/2008

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       O.P. No. 34724 of 2000
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 23rd    September, 2008.

                            J U D G M E N T

The petitioner was invalided out of military service in October,

1988. From then on, he was being paid disability pension. On 15-1-

1993, the petitioner was assessed as permanently disabled.

Thereafter, the petitioner was directed to appear for a further medical

examination and as per Ext. P1 report of the Medical Board dated 21-

11-1997, the petitioner’s disability was re-assessed and fixed at 20%.

The petitioner was continued to be paid disability pension till 5-1-

1998. However, by Ext. P2 dated March, 1998, the petitioner was

informed that his disability is less than 20% and therefore the

petitioner is not entitled to continued payment of disability pension.

In appeal, the same was confirmed by Ext. P4. The petitioner is

challenging Exts.P 2 and P4.

2. The contention in the counter affidavit filed by respondents

is that the Medical Board who examined the petitioner and certified

20% disability is not the final authority to determine the percentage of

disability. On the other hand, the pension sanctioning authority, in

consultation with the Joint Director of Armed Forces Medical

Services, who is attached to the Medical Advisor (Pension), has

decided that the percentage of disability is less than 20%, which is

what is to be taken into account for deciding eligibility for pension is

the contention raised by the respondents .

3. I have considered the rival contentions in detail.

4. I am at a complete loss to understand how the Joint Director

of Armed Forces Medical Services and the Medical Advisor (Pension)

who have never seen the petitioner could decide the percentage of

disability, when a team of medical doctors of the military had

examined the petitioner and determined the percentage of disability

as 20%. No records are also produced before me to prove as to how

O.P No. 34724/2000 -: 2 :-

the Joint Director has come to the conclusion that disability assessed

by the Medical Board is wrong. That being so, I am of opinion that

the report of the Medical Board, which examined the petitioner,

should be given more weight in the circumstances. Since, by Ext. P1,

that Medical Board has assessed the petitioner’s disability at 20%,

Exts.P 2 and P4 orders are clearly unsustainable. Accordingly, the

same are quashed. The respondents are directed to continue to pay to

the petitioner disability pension as before as if he has never become

disentitled for pension. Arrears in this regard shall be paid within two

months from the date of receipt of a copy of this judgment. If the

arrears are not paid within the said two months, the same would carry

interest at 9% p.a. from the date from which payment of pension was

stopped, till date of payment. The original petition is disposed of as

above.

Sd/S. Siri Jagan, Judge.

Tds/

O.P No. 34724/2000 -: 3 :-

S. Siri Jagan, J.

=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 34724 of 2000
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=

J U D G M E N T

23rd September, 2008.