High Court Punjab-Haryana High Court

Union Of India And Others vs Jai Sahib Punchouty on 8 September, 2008

Punjab-Haryana High Court
Union Of India And Others vs Jai Sahib Punchouty on 8 September, 2008
LPA NO. 138 of 2003 in
CWP No.254 of 2001.                                             1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.


                                                      LPA NO. 138 of 2003 in
                                                      CWP No.254 of 2001.

                                                  Date of Decision: 8.9.2008.

Union of India and others
                                      ..........Appellants.

             Versus

Jai Sahib Punchouty
                                   ..........Respondent.


CORAM:       HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
             HON'BLE MR.JUSTICE JASWANT SINGH.

Present:     Mr.Kamal Sehgal,Advocate for Appellants-UOI.
             None for the respondent.


JASWANT SINGH,J.

The present Letters Patent Appeal has been filed against the

order dated 23.7.2001, passed by the learned single Judge vide which the

writ petition filed by the respondent has been allowed and his claim for

disability pension granted.

Facts in brief are that the respondent, being fully medically fit,

was enrolled in the Indian Army as CFN (Apprentice) in the EME Wing, on

28.2.1977. Later on, he being placed in low medical category “BEE

(Permanent)” was discharged from service on 13.11.1987 on medical

grounds as having been diagnosed to be suffering from Neurosis Anxiety

with degree of disability assessed at 20% for two years. His claim for

disability pension was rejected vide order dated 15.1.1988 by the CDA (P)
LPA NO. 138 of 2003 in
CWP No.254 of 2001. 2

Allahabad, on the ground that his disease was not attributable to or

aggravated by military service. The said rejection order was communicated

to the respondent vide letter dated 29.2.1988 (Annexure P-2). Thereafter,

vide letter dated 10.4.2000 (Annexure P-6) respondent was informed about

the rejection of his appeal against the order dated 15.1.1988, declining

disability pension to him. Hence, the respondent filed CWP bearing No.254

of 2001, challenging the letters dated 29.2.1988 (Annexure P-2) and

10.4.2000 (Annexure P-6).

Learned single Judge after hearing rival submissions and

considering the pleadings as averred in the writ petition as well as written

statement held that the impugned orders dated 29.2.1988 (Annexure P-2)

and 10.4.2000 (Annexure P-6) were not sustainable in law. In support of

his findings, learned single Judge relied upon the ratio of the judgements

namely Santokh Singh Gill v. Union of India and others, 1992(3) RSJ 216

and Amrit Singh v. Union of India, 2001(1) RSJ 378.

Aggrieved against the judgement passed by the learned single

Judge, Union of India has filed the present Letters Patent Appeal, claiming

that the respondent did not fulfil the primary conditions for the grant of

disability pension as provided under Regulation 173 of Pension

Regulations for the Army 1961 (for short 1961 Regulations), as the Medical

Board had opined that the disease Neurosis Anxiety is not connected with

military service and therefore, constitutional in nature. It is further averred

that the Rule 14(d) of the of the Appendix II, (Entitlement Rules for

Casualty Pensionary Awards,1982 (for short Entitlement Rules 1982)

referred to in Regulation 173 of the 1961 Regulations provides that in case
LPA NO. 138 of 2003 in
CWP No.254 of 2001. 3

of constitutional diseases which are detected after the individual has joined

services, entitlement to disability pension can only be conceded if it is

clearly established that the course of such disease was adversely affected

due to factors relating to conditions of military service.

We have heard learned counsel for the appellants.

It is not disputed that Rule 14(d) of Entitlement Rules,1982 was

not relied upon by the appellants in their written statement. In para 14 of

the writ petition, the relevant rules of Entitlement Rules,1982 have been

reproduced, which have been admitted to be correct in the corresponding

para of the written statement. It is admitted that the respondent, at the time

of his enrolment in the Army service was fully fit and no note whatsoever,

was recorded to the effect that he was suffering from any disease. It is also

not in dispute that at the time of his discharge the Medical Board, while

opining that the disease-Neurosis Anxiety- was not attributable to or

aggravated by military service, did not record that the disease of the

petitioner could not have been detected on medical examination at the time

of his entry into service. It is also not in dispute that Clause (d) of Rule 14

was inserted by way of amendment vide Corrigendum No.1(1)/81/D(Pen-

C) dated 20.6.1996. Therefore, the argument of the learned counsel for the

appellant that it had to be clearly established that the disease of the

respondent was adversely affected relating to his condition of military

service is not sustainable. As per Regulation 7(b) of Entitlement

Rules,1982, governing the case in given conditions, there are certain

presumptions which are raised that the disease is attributable or aggravated

by military service.

LPA NO. 138 of 2003 in
CWP No.254 of 2001. 4

A Division Bench of this Court in A.J.S.Chaudhary v. Union of

India and others, 1998(8) SLR 615, while considering identical provision of

the 1961 Regulations read with Entitlement Rules,1982, which were in

force at that relevant time, in para 9 of its judgement opined as under:-

“A conjoint reading of the Regulations and the Rules

contained in Appendix II shows that an officer who is

retired on account of disability which is attributable to

or aggravated by military service and which is assessed

at 20 per cent or more is entitled to disability pension in

accordance with the regulations. The question whether

a disability is attributable to or aggravated by military

service is required to be determined as per rules

contained in Appendix II. A person who is invalided

from service on account of disability which is

attributable to or aggravated by military service and is

assessed at 20 per cent or above is also entitled to

disability pension. Those who are placed in lower

medical category (other than ‘E’) permanently and who

are discharged because no alternative employment

suitable to their low medical category could be

provided are also entitled to disability pension. Rule 3

of Appendix-II postulates the existence of a casual

connection between disablement and military service

before attributability or aggravation can be conceded.

In terms of Rule 4, direct as well as circumstantial
LPA NO. 138 of 2003 in
CWP No.254 of 2001. 5

evidence is required to be taken into account while

deciding the issue of entitlement to disability pension

and the benefit of reasonable doubt is to be given to the

claimant. The competent authority is required to adopt a

more liberal approach in granting benefit to the

claimant in field service cases. First part of Rule 7(b)

(re-numbered as 14(b) contains a deeming provision. It

lays down that the disease which has led to an

individual’s discharge or death will ordinarily be

deemed to have arisen in the course of service if no

note of it was made at the time of individual’s

acceptance for military service. However, the benefit of

this deeming fiction is not available to the claimant if

the medical opinion, for the reasons to be stated, hold

that the disease could not have been detected on

medical examination prior to the claimant’s acceptance

for service. Rule 7(c) (re-numbered as 14(c) lays down

that if the disease is accepted as having arisen in service

it must also be established that the conditions of

military service determined or contributed to the onset

of the disease and that the conditions were due to the

circumstances of duty in military service.”

The Division Bench after considering the case law on the

subject, allowed the writ petition and held that the petitioner therein was

entitled to disability pension.

LPA NO. 138 of 2003 in
CWP No.254 of 2001. 6

Another Division Bench of the Delhi High Court in Ex.Gnr

B.V.Rao v. Union of India and others, 2007(3)RSJ 383, wherein the

Invalidating Medical Board had recorded the petitioner therein as suffering

from Neurosis disease with disability as 30% for two years on 28.4.2005

and further described the disability as “constitutional” and not attributable

to and/or aggravated by military service. In paras 5 and 6 of the judgment it

was held by the Delhi High Court as under:-

“5. As far as the basic ingredients of Regulation
173 of the Pension Regulations for the Army,1961
are concerned, it is clear from the record that the
disability was suffered by the petitioner during
service and after he had put in more than 4 years of
service. He had no problems in terms of his health
in the first three years of his service and had
performed his duties to the satisfaction of all
concerned in terms of the various judgments of this
Court, “Neurosis” is an disease which could be
attributable to or at least be aggravated by the
military service. In the medical opinion of the
Expert it had been specifically noticed that the
petitioner did not suffer from any such ailment
prior to his joining the service nor was the disease
hereditary. Merely describing the disease as
“Constitutional” because they are unable to
pinpoint the cause of the disease, cannot be
permitted to work against or to the prejudice of the
petitioner. The presumption is in favour of the
petitioner and no reasons have been stated in the
Medical Report, so as to dis-entitle the petitioner
from the claimed relief. The concept of
“Constitutional disease/disorder” was discussed by
LPA NO. 138 of 2003 in
CWP No.254 of 2001. 7

this Court in the case of Sh. Navin Chandra vs.
Union of India and others, 2006(7) AD 709 after
taking into consideration the opinion of different
experts from the Armed Forces. The Regulations
being a Welfare Law, has to be liberally construed
so as to achieve its object of granting pension
liberally to the members of the Force.

6. In view of the above position of law, we
allow this petition and direct the authorities to
consider and grant to the petitioner, disability
pension for 30% disability. However, payment of
arrears would be restricted to three years
immediately preceding the filing of this writ
petition. We further clarify that the respondents, if
they so chose, would be at liberty to subject the
petitioner to a Re-Survey Medical Board.”

In view of the above, we find no illegality in the order passed by the

learned single Judge. Hence the present Letters Patent Appeal is dismissed.





                                              (Jaswant Singh)
                                                   Judge



 8.9.2008.                                 (Satish Kumr Mittal)
joshi                                               Judget