High Court Kerala High Court

T.G.Haridas vs The Officer-In-Charge on 22 September, 2008

Kerala High Court
T.G.Haridas vs The Officer-In-Charge on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 14697 of 2000(Y)



1. T.G.HARIDAS
                      ...  Petitioner

                        Vs

1. THE OFFICER-IN-CHARGE
                       ...       Respondent

                For Petitioner  :SMT.P.M.INDU

                For Respondent  :SRI.MURALEEDHARA KAIMAL, ADDL.CGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/09/2008

 O R D E R
                        S.SIRI JAGAN, J.

                  ==================

                     O.P.No.14697 of 2000

                  ==================

          Dated this the 22nd day of September, 2008

                        J U D G M E N T

The petitioner is an ex-serviceman. He enrolled in the

military service on 30.3.1973. He was discharged on medical

grounds on 7.4.1981, on detection of the disease “Neurosis”.

However, military pension was denied to him on the ground that

the said disease is not attributable to military service. Exts.P3

and P5 orders passed in this regard are under challenge in this

original petition.

2. The contention of the petitioner is that the petitioner

was first posted at Alwar, Rajastan, where temperature was

extremely high and he was not used to such extreme

temperature. From Albar the petitioner was suddenly transferred

to Udhampur, in Jammu and Kashmir, where the climate was

extreme cold, which also he was not used to. At the time of

enrollment the petitioner was in excellent physical and mental

condition. Further, the petitioner in fact served in the boarder

areas where the petitioner was under tremendous physical and

o.p.14697/00 2

mental tension. The petitioner therefore, submits that the

development of the disease of Neurosis could have only been due

to military service, especially when there was no other plausible

reason for the same. The petitioner would further submit that in

so far as there is no dispute that at the time of enrolment the

petitioner was in excellent physical and mental condition, the

onus of proving that the petitioner’s disease developed because

of reasons not attributable to military service, is clearly on the

respondents. Therefore, the petitioner seeks quashing of Ext.P3

and P5 orders. The petitioner also refers to two decisions of this

Court in O.P.Nos.3490/1992 and 3518/1992, wherein this Court

held that the disease of Neurosis unless proved otherwise must

be taken to be attributable to military service.

3. The learned Central Government Counsel would argue

in support of the impugned orders with the help of the counter

affidavit filed in this original petition. He would also refer to a

decision of the Supreme Court in Controller of Defence

Accounts (Pension) v. Balachandran Nair [2005 (4) KLT 703]

wherein the Supreme Court has held that where medical board

o.p.14697/00 3

found that in the absence of proof of the injury/illness having

been sustained due to military service or being attributable

thereto, grant of disability pension is not warranted.

4. I have considered the rival contentions in detail.

5. In the counter affidavit filed there is no denial of the

specific averment of the petitioner that at the time of enrolment

and afterwards the petitioner was in excellent physical and

mental condition. There is also no case for the respondents to the

effect that from 1973 to 1981 there was any symptom in the

petitioner relating to the illness “Neurosis”. Therefore, during the

time when he was in service, no injury or illness occurred

otherwise than through military service, which could cause the

disease of neurosis in the petitioner. They have also no case of

any hereditary or constitutional trait in the petitioner which is

likely to lead to the disease of neurosis in the petitioner. A full

Bench of this Court in Baby v. Union of India [2003 (3) KLT

362] has held that when an individual is enrolled after having

been found to be in perfect health and no note regarding any

kind of disability has been registered at the threshold, he would

o.p.14697/00 4

be entitled to grant of disability pension. It is also stated in that

decision that in such circumstances the onus of proving that the

disability is not attributable to military service or that the

individual is not entitled to the claim of disability pension shall

normally lie on the authority. That decision is clearly applicable to

this case. Therefore, the onus of proving that the disease of

“Neurosis” which was detected in the petitioner is not attributable

to military service is squarely on the respondents. Apart from

relying on the medical board’s opinion which does not explain as

to why the disease cannot be attributed to military service, no

material whatsoever has been produced before me for

discharging that onus of proving the said fact. On the other hand,

in identical circumstances, two Single Judges of this Court had

held in the above said decisions that unless proved otherwise, the

disease of Neurosis should be held to be attributable to military

service. In the above circumstances, in the absence of any proof

to the contrary, I must hold that the disease of “Neurosis”

contracted by the petitioner is attributable to military service.

Accordingly, Exts.P3 and P5 are quashed, and the respondents

o.p.14697/00 5

are directed to sanction and pay disability pension to the

petitioner. Arrears shall be paid within three months from the

date of receipt of a certified copy of this judgment and the

petitioner shall be continued to be paid disability pension every

month. If the respondents do not pay arrears within the three

months as directed above, the amounts shall carry interest at the

rate of nine per cent per annum from the date of discharge till

the date of payment.

The original petition is allowed as above.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE


            ///True copy///




                                   P.A. to Judge

o.p.14697/00    6




                       S.SIRI JAGAN, J.

                   ===============

                   O.P.No.14697 of 2000-Y

                   ===============




                       J U D G M E N T



                    22nd September, 2008