Rajasthan High Court – Jodhpur
Subedar Anbumani vs The Union Of India & Ors on 2 December, 2008
S.B.CIVIL WRIT PETITION NO. 1416/2008
Subedar Anbumani Vs Union of India & Ors.
Date of Order :: 2.12.2008
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr S.P. Sharma, for the petitioner/s.
Mr V.K. Mathur, for the respondents.
...
By this petition for writ a challenge is given by the petitioner to
the order of discharge made by placing in medical category lower than
Shape -1. The discharge aforesaid though was made on the count of
medical unfitness but the respondents did not adhere the procedure
contemplated in clause 1(ii) of column 2 of the Table appended to Rule
13 of the Army Rules. Hon'ble Supreme Court while adjudicating the
same issue as involved in this petition for writ in the case of Union of
India and Ors. Vs. Rajpal Singh (Civil Appeal No.6587/2008) decided on
7.11.2008 held as follows:
"In view of the foregoing interpretation of the
relevant rule, we are in complete agreement with the
High Court that where a JCO is sought to be discharged on
the ground of medical unfitness for further service, his
case has to be dealt with strictly in accordance with the
procedure contemplated in Clause 1 (ii) in Column 2 of
the Table appended to Rule 13. The Rule prescribes a
particular procedure for discharge of a JCO on account of
medical unfitness which must be followed and therefore,
any order of discharge passed without subjecting him to
invalidating Board would fall foul of the said statutory
rule."
:: 2 ::
In view of the judgment aforesaid the discharge of the petitioner
under the order impugned dated 3.10.2007 is bad. Accordingly, this
petition for writ is allowed. The impugned order dated 3.10.2007 stands
quashed in the terms of the judgment referred above.
(GOVIND MATHUR), J.
Jgoyal’