Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Gauhati High Court

Prasanna Bhagabati vs The State Of Assam And 4 Ors on 11 December, 2025

Author: Soumitra Saikia

Bench: Soumitra Saikia

                                                               Page No.# 1/5

GAHC010215112023




                                                        undefined

                      THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                         Case No. : WP(C)/5630/2023


         PRASANNA BHAGABATI
         SON OF LATE DHARESWAR BHAGABATI
         RESIDENT OF VILL- ARARA
         P.O.- ARARA
         DIST.- NALBARI
         ASSAM
         PIN- 781334


          VERSUS

         THE STATE OF ASSAM AND 4 ORS
         REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF ASSAM
         SOCIAL JUSTICE AND EMPOWERMENT DEPARTMENT
         DISPUR
         GUWAHATI-6

         2:THE SECRETARY TO THE GOVERNMENT OF ASSAM
         IRRIGATION DEPARTMENT
          DISPUR
          GUWAHATI-6

         3:THE JOINT DIRECTOR OF HEALTH SERVICES
         NALBARI
         ASSAM
         PIN- 781335

         4:STATE LEVEL POLICE RECRUITMENT BOARD
         ASSAM REHABARI
         GUWAHATI- 781008 REPRESENTED BY ITS CHAIRMAN

         5:THE GAUHATI UNIVERSITY
         REPRESENTED BY ITS REGISTRAR
                                                                       Page No.# 2/5

          GOPINATH BORDOLOI NAGAR
          JALUKBARI
          GUWAHATI- 781014
          ------------
          Advocate for : MR. N J KHATANIAR
          Advocate for : GA
          ASSAM appearing for THE STATE OF ASSAM AND 4 ORS



                                BEFORE
                 HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                     ORDER

11.12.2025 Heard Mr. N.J. Khataniar, learned counsel for the petitioner. Also heard Mr. C.K.S. Baruah, learned Junior Government Advocate for the State respondents; Ms. P. Chakrabarty, learned Standing Counsel, Social Justice and Empowerment; Mr. R.C. Alam, learned Standing Counsel, Gauhati University; Mr. N. Upadhayay, learned Standing Counsel, Irrigation Department and Mr. B. Gogoi, learned Addl. Advocate General for the Health Department.

2. The petitioner claims to be a person with benchmark disability having hearing impairment disabilities and holding Unique Disability ID issued by the Government of India. The petitioner presented his/her candidature in response to an advertisement dated 30.12.2018 for filling up different posts of Grade III and Grade IV. This recruitment drive was a special recruitment by advertisement dated 30.12.2018 for recruitment in the posts of Grade III & Grade IV in different departments under the Government of Assam which are reserved for persons with disabilities. The petitioner was provisionally selected and subjected to medical examination. When the petitioner presented himself before the medical authorities, he was rejected by the medical authorities upon due examination on the ground that his/her disability is below the benchmark Page No.# 3/5 disability of 40%. Being aggrieved, the present writ petition has been filed.

3. Notices in the matter were issued on 25.09.2023.

4. The limited prayer made in the petition is for interference and setting aside of the disqualification order and for re-evaluation by an independent Medical Board.

5. During the course of hearing, the learned counsel representing the State submitted that if there is a direction from the Court then as per the direction a Special Medical Board will be constituted for re-evaluation of the petitioner and thereafter, the necessary evaluation will be undertaken and the particulars will be furnished to the person concerned as well as before the Court.

6. The learned counsel for the petitioner does not object to the suggestions made by the respondents.

7. Considering the submissions made by the learned counsel for the parties, since the prayer made before the Court is that a fresh evaluation is called for by an independent Medical Board, this Court is of the view that in the absence of any particulars and materials placed before the Court by the petitioner also, as to the basis on which the writ petitioner was granted the certificates of benchmark disability by the authorities prescribed in respective districts, this Court is of the view that ends of justice will suffice, if the writ petition is disposed of with the direction to the Principal-cum-Chief Superintendent, Gauhati Medical College & Hospital (GMCH) to constitute a Medical Board comprising of specialists, who would be considered competent to examine the petitioner who claim to be a specially abled person and who claim to hold the benchmark disability certificate issued by the prescribed district authorities. The Page No.# 4/5 Principal-cum-Chief Superintendent, GMCH will be personally present in the committee constituted and will be at liberty to include members who according to him would be competent to determine the percentage of disability in respect of the writ petitioner. It is also to be noted that in respect of petitioner the medical records on the basis of which the earlier disability certificate was issued by the competent authority should be called for and examined and thereafter, the evaluation is to be done and appropriate certificate as to whether or not the petitioner falls within the benchmark disability are to be issued individually to the petitioner.

8. In the event the medical records in respect of the petitioner on the basis of which the earlier benchmark disability certificate was issued by the district authorities is not available then a specific remark to that aspect should also be made in the certificate, which is to be issued as directed. The petitioner as well as the respondents will serve certified copies of this order to the Principal-cum- Chief Superintendent, GMCH and within 10 days thereafter, the said authority will constitute the Medical Board as directed. The petitioner will be personally intimated through telephone, email, etc. to be present on the dates when the examinations are to be conducted by the Medical Board to be so constituted as directed.

9. If the petitioner is found to be within the parameters prescribed for benchmark disability, then consequential orders regarding the selection of the petitioner to the posts for which he had applied for, pursuant to the advertisement and the appointment thereto shall be issued by the respective department.

10. Copies of the evaluation reports should also be furnished to concerned Page No.# 5/5 authority who may be required to issue appropriate appointment orders.

11. If the posts in which petitioner is offering his/her candidature has not been filled up the same shall not be filled up by the respondent authorities till the medical evaluation as directed is concluded.

12. The competent authorities in the district namely the Joint Director, Health who had issued the disability certificate to the petitioner shall ensure that the complete medical reports in respect of the petitioner is furnished and placed before the Medical Board as directed to be constituted by this Court, within the time frame as sought for by the Principal-cum-Chief Superintendent, GMCH.

13. In term of the above observations, this writ petition stands disposed of.

JUDGE Comparing Assistant