IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.17116 of 2008 (O & M)
Date of Decision: January 16, 2009
Rajesh Kumar Sharma
.....PETITIONER(S)
VERSUS
Union of India & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Rajeev Sharma, Advocate, for the
petitioner.
Ms. Ranjana Shahi, Advocate, for the
respondents.
. . .
AJAI LAMBA, J (Oral)
C.M. No.24473 of 2009
Application for preponing the date of
hearing in the main petition is allowed.
The date of hearing is preponed to
today i.e. 16.1.12009.
CWP No.17116 of 2008
The prayer made in the petition is to
quash Order dated 18.1.2008 (Annexure P-3) qua the
petitioner. The petitioner has been declared
permanent low medical category personnel without
recommendation of Invaliding Medical Board and
without affording an opportunity of a Review Medical
Board.
CWP No.17116 of 2008 [2]
Learned counsel for the respondents
concedes that the case is covered by judgment of the
Hon’ble Supreme Court of India in Civil Appeal
No.6587 of 2008 (arising out of SLP No.6037 of 2007)
titled ‘Union of India & Others vs. Rajpal Singh’
decided on 7.11.2008, in view of which the Division
Bench of this Court allowed a petition of similarly
situated person i.e. in Civil Writ Petition No.17911
of 2007 (Hav. Ram Chandra Udevania Vs. Union of
India & Others) decided on 11.12.2008.
This petition is allowed in terms of
judgment dated 11.12.2008 passed by Division Bench
of this Court in Civil Writ Petition No.17911 of
2007, ‘Hav. Ram Chandra Udevania Vs. Union of India
& Others’.
(AJAI LAMBA)
January 16, 2009 JUDGE
avin