Court No. - 24 C.M. Application No. 65028 of 2010 in re: Case :- SERVICE SINGLE No. - 870 of 2007 Petitioner :- Kuldeep Dwivedi Respondent :- Union Of India Thru Secy. Home & 3 Ors. Petitioner Counsel :- Surya Bhan Singh,R.C.Saxena Respondent Counsel :- Dipak Seth,Rajendra Singh,Sidharth Dhawan Hon'ble Rajiv Sharma,J.
Supplementary affidavit filed by the opposite parties is admitted to
record.
This is an application for modification/clarification of the judgment and
order dated 15.7.2009 passed in the aforesaid writ petition.
Mr. Asit Chaturvedi, learned Counsel appearing for the opposite parties
states that there is no orthopedic doctor on CGHS strength. In support
of his submission, he has filed a copy of the letter written by Ms.
Sushila, Administrative Officer, CGHS (GE), Government of India,
Officer of the Additional Director (HQ), Central Government Health
Scheme, New Delhi dated 7.7.2010, a copy whereof is Annexure
No.SA2 supplementary affidavit and as such, he requested that the
judgment and order dated may be modified to the extent that an
Orthopedic Doctor from Army may be deputed.
Accordingly, the judgment and order dated 15.7.2009 is modified to the
extent that an Orthopedic Doctor, who may be nominated in the Board
by the Ministry of Defence.
The application stands disposed of accordingly.
Order Date :- 23.7.2010
lakshman