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 3, Cited by 0]

Jammu & Kashmir High Court

Union Of India vs No. 14912373H Ex Nk Baldev on 8 April, 2026

Author: Sanjeev Kumar

Bench: Sanjeev Kumar

 HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                 AT JAMMU

                                                        WP(C) No. 236/2024

                                                   Reserved on: 01.04.2026
                                                 Pronounced on: 08.04.2026
                                                   Uploaded on: 09.04.2026

 1. Union of India, Ministry of Defence           .... Petitioner/Appellant(s)
    New Delhi through its Secretary
 2. The Chief of the Army Staff, Army
    HQ, South Block, New Delhi-110011
 3. The Principal Controller of Defence
    Accounts (Pension) Allahabad-
    211001 (UP)
 4. The Officer-in-Charge, DSC Records,
    PIN-901277, C/O 56 APO

                       Through:-       Mr. L.K. Moza, CGSC


                 V/s

  1. No. 14912373H Ex Nk Baldev                         .....Respondent(s)
     Singh, aged about 58 years (approx)
     S/o Tilla Singh, Resident of Village
     & Post Office: Rathana Camp,
     Tehsil: RS Pura, District: Jammu
     (J&K)
                      Through:-        Mr. Amit Singh, Advocate

CORAM: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
          HON'BLE MR. JUSTICE SANJAY PARIHAR, JUDGE
                      JUDGMENT

Sanjeev Kumar, J

1. This petition by Union of India, filed under Article 226 of Constitution of India, is directed against an order and judgment dated 14.11.2019 passed by the Armed Forces Tribunal, Regional Bench, Srinagar at Jammu, ["the Tribunal"] in OA No. 684/2018 titled "Baldev Singh Vs. Union of India and others", whereby the Tribunal has allowed the OA and held the respondent entitled to the benefit of disability pension at WP(C) No. _236/2024_____ Page 2 of 7 75% as against 50% for life by giving the benefit of rounding off. The Tribunal, however, restricted the arrears to three years prior to the filing of the petition i.e., 30.11.2018.

2. The impugned judgment is assailed by the petitioners on multiple grounds. However, before we advert to the grounds of challenge, we deem it appropriate to state few facts as are relevant to the disposal of this petition. Ex Nk Baldev Singh, the respondent, was initially enrolled in the Army (MECH INF Regiment) on 30.03.1984 and was discharged on 31.03.2001 under the provisions of Army Rule 13 (3) item III (iv) after rendering 17 years and 02 days qualifying service. He was, thus, granted service pension for life by the PCDA (P) Allahabad, vide PPO No. S/066113/2000 (Army).

3. The respondent was re-enrolled in Defence Security Corps (DSC) on 12.01.2002. He opted not to count his former service towards DSC service. During the initial term of his engagement, the respondent was placed in low medical category for diagnosis „PIVD L5-S1‟ (OPTD), ICD-M-519. The respondent though was entitled to an extension of service was not given such extension due to his placement in permanent low medical category. He was accordingly discharged from DSC service w.e.f. 31.01.2012. By the time, he had rendered 10 years and 20 days qualifying service, for which he was paid service gratuity and death-cum-retirement gratuity.

4. Being placed in low medical category, the respondent was brought before a duly constituted Release Medical Board, which assessed his disability „PIVD L5-S1‟ (OPTD), ICD-M-519 at 50% for life as aggravated by military service. The respondent was, thus, held entitled WP(C) No. _236/2024_____ Page 3 of 7 to disability element of pension at 50% for life. Since the respondent was denied the service element of pension on the ground that he had not completed the qualifying service of 15 years, as such, he brought his grievance before the Tribunal by way of OA No. 684/2018.

5. The OA was contested by the petitioners primarily on the ground that the respondent was discharged on completion of his term and was not given the extension because of his low medical category status and, therefore, failed to complete qualifying service of 15 years to earn service element of pension.

6. The Tribunal, having considered the rival contentions of the parties, came to the conclusion that in terms of Regulation 266 of the Pension Regulations for the Army, 1961, the personnel of the Defence Security Corps (DSC) were governed by the same general rules of pension as were applicable to combatants of the Army. And as is clear from Regulation 179, which is fully applicable to the DSC service, the respondent having been discharged in low medical category was entitled to both elements of the pension i.e., service element and the disability element.

7. The Tribunal, thus, allowed the OA and granted the reliefs prayed for. The impugned judgment is called in question by the petitioners on the ground that the Tribunal has not appreciated that the respondent was not entitled to service element of pension because he had admittedly not put in mandatory qualifying service of 15 years. Reliance has been placed on the judgment of the Hon‟ble Supreme Court in the case of "Bhola Singh Vs. Union of India and others"Civil Appeal No. 4486 of 2002 on 10.08.2010.

WP(C) No. _236/2024_____ Page 4 of 7

8. Having heard learned counsel for the parties and perused the material on record, we are of the considered opinion that the judgment passed by the Tribunal suffers from no legal infirmity and, therefore, does not call for any interference by us in these proceedings under Article 226 of Constitution of India. Admittedly, the respondent, having been re- enrolled in DSC on 12.01.2002 was discharged on 31.01.2012 due to low medical category. He was, thus, denied further extension in service due to aforesaid reason and, thus, could not complete the qualifying service of 15 years.

9. Had the respondent not suffered from the disability (low medical category) he would have got further extension and would have served up to the age of 57 years and had he been granted the extension and continued up to the age of superannuation in DSC, he would have earned to his credit a qualifying service of more than 15 years. His low medical category status/disability resulted in denial of extension to the respondent, which, in turn, did not allow the respondent to complete the mandatory qualifying service of 15 years.

10. That being the position emerging from the admitted fact situation of the case, it needs no emphasis to say that because of the disability, the respondent was not allowed to complete the mandatory qualifying service of 15 years and, therefore, a case of deemed invalidation out of service of DSC service. As is rightly held by the Tribunal, that as per Regulation No. 266, the personnel of DSC are also governed by the same general rules of pension, as are applicable to the combatants of the Army, except where these are inconsistent with the provision of the WP(C) No. _236/2024_____ Page 5 of 7 Regulations of the Army 1961. On that analogy, the Regulation 179 would be attracted and shall be applicable to DSC service as well.

11. Since the case of the respondent is a case of deemed invalidation out of service and, therefore, he would be entitled to both the elements i.e., service element as well as disability element and this is notwithstanding that the respondent has not completed the mandatory qualifying service of 15 years in DSC. It also needs a mention that in the instant case the respondent was discharged from DSC service on 31.01.2012 and, therefore, his case was covered by the Pension Regulations for the Army, 2008. (Part- I). Regulation 81, which is relevant for our purpose, is set out below:

81. (a) Service personnel who is invalided from service on account of a disability which is attributable to or aggravated by such service may, be granted a disability pension consisting of service element and disability element in accordance with the Regulations in this section.

Explanation: -

There shall be no condition of minimum qualifying service for earning service element.
(b) The question whether disability is attributable to or aggravated by military service shall be determined under the Entitlement Rules For Casualty Pensionary award, 1982 as laid down in APPENDIX-IV of these Regulations.

12. From a reading of Regulation 81 along with explanation appended thereto it is abundantly clear that a service personnel including a personnel of DSC, who is invalided from service on account of disability which is attributable to or aggravated by such service, is entitled to disability pension consisting of service element and disability element, and that there shall be no condition of minimum qualifying service for earning service element.

WP(C) No. _236/2024_____ Page 6 of 7

13. Regulation 95 deals with individuals, who are discharged being permanently in low medical category like the respondent herein. The regulation 95 reads as under:

95. Individual who is placed in a low medical category (other than 'E') permanently and who is discharged because no alternative employment in his own trade/category suitable to his low medical category could be provided or who is unwilling to accept the alternative employment or who having been retained in alternative appointment is discharged before completion of the engagement, shall be deemed to have been invalided out of service under the Entitlement Rules for Casualty Pensionary Awards, 1982 as laid down in APPENDIX-IV to these Regulations. This provision shall also apply to individual who is placed in a low medical category while on extended service and is discharged on that account before completion of the period of his extension.

14. From a reading of Regulation 95, it clearly transpires that an individual, including a DSC personnel, who is placed in low medical category permanently and is discharged before completion of engagement shall be deemed to have been invalided out of service under the entitlement rules for casualty pensionary awards, 1982. The provision further stipulates that an individual who is placed in a low medical category while on extended service and is discharged on that account before completion of the period of his extension shall also be held invalided out of service.

15. From the above discussion, it clearly transpires that had the respondent been not refused extension in service because of his low medical category permanently he would have earned extension and completed the mandatory qualifying service of 15 years. He was deprived of doing so because of the disability and, therefore, cannot be denied the benefit of service element of the pension.

WP(C) No. _236/2024_____ Page 7 of 7

16. For the aforegoing reasons, the writ petition filed by the petitioners succeeds only to the extent that the respondent shall not be entitled to the benefit of rounding off of his disability as the same stands already granted to him in the first round of litigation. The respondent is, however, held entitled to service element of the disability pension as has been granted to him by the Tribunal. The judgment of the Tribunal impugned is modified to the aforesaid extent and this petition is, disposed of, accordingly.

                        (SANJAY PARIHAR)               (SANJEEV KUMAR)
                              JUDGE                          JUDGE
Jammu:
08.04.2026
Shafqat


                    Whether this order is speaking: Yes/No
                    Whether this order is reportable: Yes/No