1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 077" day of December 2010
PRESENT
THE HONBLE MR.J.S.KHEHAR, CHIEF tJUsfrI*:i0:'I«:- ..
AND
THE HON'BLE MR.JUSTICEA.S.BQP1U\ll\:fAV"~10: "
W.A No.2709/2o1o'{s~REs) -1'
BETWEEN: 1 0.
1. Record Officer,
Madras Engineer Group
P.B.No.4201, Sivan Chetty *
Garden Post Office 0' ' V
Bengaluru.
2. Controller of D_efence§_' V . . ._
Accounts {F'_enSiso'fi;S}. A
mianabad" ' .. ._ »
3. The Secretary to:,G.over1;.r_nen't~..__
Of India, 3'/Iini.Vstr3'*1.'o1" Defence,.
Sena Biaavan", New Delh_i."" A. ' -
4- r _ * ..Appe11ants
[By Sri . C . G'.tShasVShlV;:1i'dh'£1Iig.*e~Adv.)
' LS;fo.lat.e'~£1ILzc1*1aiah
}';ge'd_ ab"o1it~.4(} years
Ex. Naik~ 168K
{Unit 1 AERVCV/o 56 APO)
_ 7._R/a House No.1/257--C
Basavanagudi Street,
A f"I<ollegal, Mysore DistI'ict--571 440
..Respondent
This Writ Appeal is filed under Section 4 of the
Kamataka High Court Act praying to set aside the order
passed in the Writ Petition No.4.~0560/2001 dated
09.04.2010.
This Writ Appeal coming on for Preliminary Hearing
this day, Chief Justice delivered the following:
.....5'""%Q"
xii";
l:f.Ar1riexure~A appended herewith.
2
JUDGMENT
J.S.KI-IEHAR. C.J. {Oral} :
Disability pension was granted to the
by the learned Single Judge, while ofi
WP.No.«ii0560/2001 by order dated jro9i,g0zi;2i0’i.o.iiyiAby’?
observing interalia as under;
“6. Contrary to the medical advise the petitioner
was posted to d.ifferen,t”places-~_froInAtimeto time
between 1992 to~–._1§?98;i_ is the summary of
the opinion given ;_by’i-as’ .Doctoi*._i’n. the military
Hospital 011 15.091998.-.A I11″‘EX’;–R.8, it is stated
that ps_ych_iatric§; depijes-sior_i._Vof the petitioner is
aggravat,ed;’3’ion .a’cco.unt_,of change of location of
petiti:%’3ner~–.ai’id-.._stop*page”:)f-medicines due to non»
availabi1i’tyi.;__ fFhi’sT ~m_ate1f?Ea1 on record clearly
establishes are fast” thatthie disability suffered by
the ._ petiti.onue’r “attributable to the military
service. «The, respondents without appreciating
this’*–rmtaterial°.avai”iab1e on record committed an
error in’ rejecti11g””the claim of the petitioner for
, . disability pension.”
A 2; perused the pleadings in the instant
irtéeliiare satisfied, that the conclusion drawn
–V by lhthgehlearned Single Judge was clearly based on
Annexure–A is
‘ extracted hereunder;
” TO WHOMSOEVER IT MAY CONCERN
1. No.13’73168K Rank: NK/Clk name H.Lingaraju
is a case of ‘Affective Disorder” {Psychiatric} being
3
observed in low medical category ‘CEE’ (T) 6/ 12
years.
2. The AFMSM–15A originated at
Hospital (Eastern Command), Calcutta oiia-.ca1f:”ies,
the psychiatrists recommendation .-A4″”regai*cling”‘–i V’
employability, which specifically mention’s.xtl’1.at s
(a) Individuai is to be posted to
where psychiatric facilities exist. -. _ _ ”
3. It is respectfully that__ none
recommendations have’-._ ‘ been taken} into
consideration while poStii1g’p_”th’ei. _individ’ual’to this
unit since. — –. v
“Neither anyTT,:._ Psytckliatficat-fpi*c” facility” is
available within _’i.:UQ_K.;l_Vl_ praciius of this units
location, nor: {even the “”F*’sychiatric drug”
I
E; \vhii:l1~._l4e’ has–«.__pbeen’ advised to continue is
F7
av.ai1laV?;)le.”‘ ‘
3. relevant medical officer
clearly depiCt..s,”that Athueillness of the respondent was
militaiy-appointment, as also, his postings
V’ time. _t’o..4tirne;
4.” view of the above, we find no merit in the
writ appeal and the same is accordingly
K —. ;dHis:fnissed.
In View of the fact, that the main Writ appeal has
been dismissed. Misc.W 5867/2010 and Misc.
4
W6868/2010 appended to the writ appeai do not
survive for consideration, and as such, are disposed of.
Chief Ijgstice H ,_ f d
mv*
Index: Y/N