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 10, Cited by 0]

Delhi High Court

Manvir Singh vs Union Of India & Ors on 2 December, 2024

Author: Navin Chawla

Bench: Navin Chawla

                  $~7
                  *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                            Date of decision: 02.12.2024
                  +      W.P.(C) 11442/2016
                         MANVIR SINGH                                     .....Petitioner
                                            Through:     Mr. Shrutanjaya Bhardwaj, Ms.
                                                         Harshita Verma, Mr. Omkar
                                                         Hemanth,      Ms.        Siddhi
                                                         Nagwekar, Advs.

                                            versus

                         UNION OF INDIA & ORS                          .....Respondents
                                       Through:          Mr. Rajesh Kumar, SPC with
                                                         Mr. Rahul Kumar Sharma, Mr.
                                                         Yash Narain, Advs.

                  CORAM:
                  HON'BLE MR. JUSTICE NAVIN CHAWLA
                  HON'BLE MS. JUSTICE SHALINDER KAUR
                  SHALINDER KAUR, J (ORAL)

1. The petitioner before us is aggrieved by and dissatisfied with the Order dated 27.12.2011 passed by the respondents, vide which the petitioner was considered „Unfit‟ for further service in the Border Security Force (in short, „BSF‟), and he was retired from the service with effect from 31.12.2011 with pensionary benefits in accordance with Rule 25 of BSF Rules, 1969 (in short, „Rules‟).

2. The brief facts relevant for disposal of the present petition are that the petitioner joined the BSF in the year 1990 as a Constable (GD). Upon successfully completing his training, on 17.07.1990, he was posted at 146th Battalion BSF, which was at that time stationed at Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 1 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 Chuda Chandpur, Manipur. At the time of his joining, he was subjected to a thorough medical examination conducted by the Medical Board, and was found to be medically fit. It may be further relevant to note that during this period, he also won a Gold Medal in Shooting for his Battalion. Thereafter, when the petitioner was posted at Bhuj, Gujarat, due to stress and strain of the duty, he became unwell and suffered from Depression, for which he was treated at the Psychiatric Hospital, Bhuj, Gujarat. Subsequent thereto, he was admitted to the Civil Hospital, Ahmedabad and was sent to his native place on 54 days leave. Since the petitioner‟s ailment could not be cured, he was treated at various Hospitals including the Institute of Human Behaviours and Allied Science, G.T. Road, Jhilmil, Delhi.

3. It is the case of the petitioner that faced with such a medical ailment and consequent circumstances, he made representations to the respondents to transfer him to Delhi so that he is able to avail regular treatment in Delhi, as the respondents were insisting that the petitioner should join his duty at Bhuj. In the first instance, though the respondents denied the petitioner‟s transfer to Delhi, ultimately, they acceded to the petitioner‟s request and directed him to appear before the Medical Board at Delhi. Upon examination by the Medical Board, he was found to be suffering from Depression and his Medical Category from „AYE‟ was reduced to „CEE‟, temporarily, for a period of six months with effect from 20.01.2000.

4. On 05.04.2002, after being successfully treated, the petitioner joined his duty at 42nd Battalion, Abohar, Punjab.

5. It is also the case of the petitioner that in the year 2003, an Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 2 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 untoward incident occurred, when, one day on duty as School Bus Driver, he dropped the son of a Senior Officer/Member of a Medical Board, 5 minutes late to the said Officer‟s house. Thereafter, the wife of the said Officer slapped and insulted him. When the petitioner complained about the said act to another Senior Officer, the said Officer threatened him.

6. Subsequently, when the petitioner appeared before the Medical Board of which the said Senior Officer was also a member, he intentionally and malafidely, reduced the Medical Category of petitioner.

7. Further, vide an Order dated 27.12.2003, the respondents had initiated departmental proceedings under Rule 173(8) of the Rules against the petitioner for tampering with an electric meter on 13.11.2003. However, vide an Order dated 06.02.2004, the respondents withdrew the Charges against him and stated that the letter dated 17.11.2003 issued in connection with the said Charge was cancelled.

8. Thereafter, on 31.01.2004, a Detailed Medical Examination of the petitioner was conducted at the Calcutta Hospital and he was diagnosed with „Bipolar Affective Disorder‟, and was advised regular follow ups, and for a further opinion after six months. He was further advised to do light duties. Consequently, the petitioner was assigned „light duty without arms‟.

9. The Medical Board constituted on 23.02.2011, reiterated its opinion that the petitioner was suffering from „Bipolar Affective Disorder‟ and he was declared „Unfit‟ for further service in the BSF Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 3 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 under Rule 25 of the Rules. Upon a representation made by the petitioner on 18.07.2011, a Review Medical Board was constituted on 16.11.2011 at the CH Hospital, Jodhpur, Rajasthan, which upheld the findings of the Medical Board in the report dated 23.02.2011.

10. Vide the order dated 27.12.2011, the petitioner was boarded out from the BSF with effect from 31.12.2011, leading up to filing of the present petition.

11. The learned counsel for the petitioner, in support of the submissions made in the petition, urges that the respondents have failed to consider the well-established position of law that since the petitioner was not diagnosed of any ailment at the time of his enrolment in the service and subsequently, therefore, any disability or deterioration in his health suffered thereafter is presumed to be due to his service in the BSF and stress and strain attached thereto. In such a situation, the petitioner is entitled to Disability Pension, being invalidated from service on account of a disability attributable to or aggravated by service in non-battle casualty. However, in the present case, the Medical Board has not furnished any reason for denying the disability pension for the Low Medical Category with which he was boarded out of service. To conclude, the learned counsel submits that the respondents have violated Regulation 173 of the Rules and committed gross injustice, adversely affecting the petitioner and his family.

12. To substantiate, his submissions, the learned counsel for the petitioner places reliance on the Judgments of Union of India & Anr. v. Rajbir Singh, 2015 SCC OnLine SC 119, Neeraj Kumar Singh v.

Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 4 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47

Union of India & Ors., 2017 SCC OnLine Del 9296 and Mohan Lal v. Union of India and Anr., 2018 SCC OnLine Del 11948.

13. The learned counsel for the petitioner submits that at the threshold, the magnitude and the degree of the ailment suffered by the petitioner does not disentitle him to continue in the service with light duties, thus, he could not have been invalidated from the service and is entitled for reinstatement. In the alternative, he submits that in case the relief of reinstatement is not granted in the favour of the petitioner, then the disability element of pension be provided with effect from the date of his discharge along with interest at the rate of 18% per annum.

14. Per contra, at the outset, the learned counsel for the respondents raises a challenge to the maintainability of the present petition on the ground of territorial jurisdiction as well as delay and laches. In support of this submission, the learned counsel places reliance upon the Judgments of the Supreme Court in S.S. Balu and Anr. v. State of Kerala and Ors., (2009) 2 SCC 479, Authorized Officer, State Bank of Travancore and Anr. v. Mathew K.C., (2018) 3 SCC 85 and South Indian Bank Ltd. and Ors. v. Naveen Mathew Philip and Anr., 2023 SCC OnLine SC 435.

15. In rebuttal, the learned counsel for the petitioner submits that in accordance with the Rules, non-grant of disability element of pension is a continuing wrong, thus, the petition cannot be defeated on the ground of delay and laches. He places reliance upon the Judgments of the Supreme Court in M.R. Gupta v. Union of India and Ors., (1995) 5 SCC 628 and Union of India & Ors. v. Tarsem Singh, (2008) 8 SCC 648.

Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 5 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47

16. We have carefully considered the submissions made on behalf of the parties and perused the record. To begin with, it may be beneficial for this Court to note the decision in the case titled Rushibhai Jagdishbhai Pathak v. Municipal Corpn., Bhavnagar 2022 SCC OnLine SC 641, wherein the Supreme Court considered the doctrine of "delay and laches" and "law of limitation" with respect to Service Law and held as under:

"10.... At the same time, the law recognises a „continuing‟ cause of action which may give rise to a „recurring‟ cause of action as in the case of salary or pension..."

17. In this context, we may also refer to the decision of the Supreme Court in Tarsem Singh (supra), wherein it was observed that if an issue relates to payment or re-fixation of pay or pension, relief may be granted in spite of delay, as it does not affect the rights of the third party.

18. Undoubtedly, it is trite law that delay and laches are relevant factors for exercise of equitable jurisdiction, however, in view of the principle of law enunciated in the aforementioned decisions by the Supreme Court, we do not find merit in the objection raised by the respondents that the petition suffers from delay and laches.

19. Now adverting to the next issue pointed out by the respondents regarding the lack of territorial jurisdiction of this Court, the learned counsel for the petitioner contends that as far as the territorial jurisdiction is concerned, since a part of the cause of action has arisen within the jurisdiction of this Court and he, having addressed his representation to respondent no.2, this Court would have the necessary Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 6 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 jurisdiction to entertain the petition.

20. Having considered the submissions of the learned counsels for the parties to this effect, we are of the view that, taking into account the fact that the petitioner made a representation to the respondent no.2, it cannot be said that no part of cause of action has arisen before this Court as the Headquarter of the respondent no.2 is situated in Delhi. Even otherwise, the petition has remained pending for more than 8 years before this Court, and therefore, it will be highly unjust to reject the same at this stage on the ground of lack of territorial jurisdiction. We, therefore, find no reason to reject the present petition on the ground of territorial jurisdiction.

21. In addition to the aforementioned objections, the main challenge of the respondents in seeking the dismissal of the petition is that the claim of the petitioner for disability element of pension is not maintainable as his disability was neither attributable to nor aggravated by the service rendered by him in the BSF. The learned counsel for the respondents submits that a mere manifestation of a disease during Service does not necessarily make it attributable to Service.

22. At this stage, it is relevant to note the observations made by the respondents in the Impugned Order, which is reproduced herein under:-

"OFFICE OF THE COMMANDANT, 192 BATTALION BORDER SECURITY FORCE::
SRIGANGANAGAR(RAJASTHAN) No. Estt-45/M.B/192Bn/2011/6363-85 Dated, the ___ Dec‟ 2011 /// ORDER /// Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 7 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 Whereas, No.902548321 Constable(GD) Manbir Singh 'G' Coy of this unit was under medical category S5H1A1P1E1 as well as 65% disability. As per medical Board proceedings held at 146 Battalion BSF, Udaipur (Rajasthan) on 23/02/2011, the individual is suffering from "BIPOLAR AFFECTIVE DISORDER" and is considered unfit for further service in Border security Force under Rule- 25 of BSF Rule-1969 and;
2. Whereas, No.902548321 Constable (GD) Manbir Singh 'G' Coy of this unit was given an opportunity vide this office L/No.9157-59 dated 9th July'2011 to submit his representation if any against the opinion of Medical Board for his unfitness subsequently he represented against the opinion of Medical Board for re-categorization vide his application 18/07/2011 which was forwarded to SHQ BSF Sriganganagar vide this office L/No.4727 dated 13th Aug‟2011 and SHQ BSF Sriganganagar further forwarded to FTR HQ BSF Rajasthan vide their L/No.3976-77 dated 30th Aug‟2011 & L/No.9673-74 dtd 28th Sept‟ 2011.
3. Whereas, the review Medical Board was held on 16/11/2011 at CH Hospital, Jodhpur(Rajasthan) and re-

examined No.902548321 Constable(GD) Manbir Singh 'G' Coy of this unit, is of the opinion that he is suffering from "BIPOLAR AFFECTIVE DISORDER" and considered him unfit for further service in BSF.

4. Whereas, I being the Head of Office, agreed with the findings of the medical board and satisfied that his further retention in the BSF is undesirable. I therefore, retire him from the service w.e.f 31st Dec'2011(AN) with pensionary benefits as admissible under Rule-25 of BSF Rule-1969.

5. The dues outstanding if any, against him be recovered from the dues payable to him and he will be struck off the strength of this Unit from w.e.f. 31st Dec'2011(AN).

Sd-

COMMANDANT 192 BN BSF Dec‟ 2011"

23. From the above Order passed by the respondents, it is evident that the Competent Authority ordered for the retirement of the petitioner from service, while conceding to the findings of the Medical Board and being satisfied that his retention in the service was Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 8 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 undesirable. However, the Commandant did not consider the issue, whether the low medical condition of the petitioner was attributable to or aggravated due to his service condition or not.
24. Needless to say, the Medical Board is an expert body and its opinion is required to be given value and credence, specifically when such opinion is not under challenge. However, in the present case, the Medical Board has not given any finding regarding the causal effect of the petitioner‟s disability with his service but has merely observed that on account of his disability, he is „Unfit' to be retained in the Force service.
25. In such circumstances, it thus becomes imperative to examine the medical record of the petitioner. From perusal of the record, we find that both the parties are ad idem that the petitioner is suffering from „Bipolar Affective Disorder‟ from 2004 and was placed under medical category S5H1A1P1E1, with 65% disability. It is not disputed that at the time of enrolment of petitioner in the BSF, he was subjected to thorough physical test and other medical examinations, however, no ailment was diagnosed at that stage. Moreover, the petitioner was placed under strenuous training after his enrolment, and during the said period also, he did not exhibit any signs of the ailment.
26. This Court notes that the petitioner was regularly examined by the Medical Board at different intervals and has been placed under different medical categories. The categorisation of Medical Examination of the petitioner is detailed hereinbelow:-
"Categorisation:
i) CEE (T) for six month w.e.f. 20.01.2001 by Medical Board Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 9 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47
ii) S3(T-48) H1A1P1E1 w.e.f. 02.08.2002 by Medical Board
iii) S2(P)H1A1P1E1 w.e.f. 03.11.2004 by Medical Board
iv) S3(T-24)H1A1P1E1 w.e.f. 30.12.2006 by Medical board.
v) S5H1A1P1E1 w.e.f. 27.08.08 by Medical Board
vi) S3(T-48)H1A1PIE1 w.e.f. 07.03.2009 by Medical Board."

27. It is further not disputed that on 19.05.2014, the petitioner was found fit to resume his duty, after having undergone treatment for anxiety disorder with effect from 18.10.2013 to 19.05.2014 by the Chhatrapati Shivaji Subharti Hospital, Meerut, U.P, upon completion of his treatment.

28. However, the petitioner was boarded out on medical grounds in medical category S5H1A1P1E1 with 65% disability, as opined by the Review Medical Board. This Court notes that, on 16.11.2011, the Review Medical Board opined that the petitioner has developed the disability, that is, „Bipolar Affective Disorder‟ under circumstances over which he had no control. Undoubtedly, the Board had opined that the disability was not directly attributable to service condition of the petitioner and was further not aggravated by it. However, the finding of the Medical Board that the petitioner did not have a past history and the fact that nothing significant was found in his family history, could not have been brushed aside by the Board while recording its final opinion. Moreso, the Board should have also made an endeavour to find out the cause for the disease specifically when it was convinced that the petitioner developed the disease but over the circumstances, he had no control. It was, therefore, for the respondents to establish that there was no causal effect with the disability and service condition of the petitioner but it failed to provide any reason for declaring the Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 10 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 case of the petitioner as neither attributable nor aggravated by his service condition.

29. The Board also observed that the petitioner was married having three healthy children, however, his elder brother committed suicide in 1997.

30. We may refer to the opinion rendered by the Medical Board as well as the Review Medical Board, which is being re-produced herein under:

The finding of the Review Medical Board is as follows:
Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 11 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47

31. To examine the position of law, we may refer to the Rule 9 and 14 of the Entitlement Rules, which read as under:

"9. Onus of proof The claimant shall not be called upon to prove the conditions of entitlement. He/she will receive the benefit of any reasonable doubt. This benefit will be given more liberally to the claimants in the field/afloat service cases.
xxxxxx
14. Diseases In respect of diseases, the following rule will be observed-
(a) Cases in which it is established that conditions of military service did not determine or contribute to the onset of the disease but influenced the subsequent courses of the disease will fail for acceptance on the basis of aggravation.
(b) A disease which has led to an individual's discharge or death will ordinarily be deemed to have arisen in service, if no note of it was made at the time of the individual‟s acceptance for military service. However, if medical opinion holds, for reasons to be stated, that the disease could not have been detected on medical examination prior to acceptance for service, the disease will not be deemed to have arisen during service.
(c) If a disease is accepted as having arisen in service, it must also be established that the conditions of military service Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 12 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 determined or contributed to the onset of the disease and that the conditions were due to the circumstances of duty in military service.

(emphasis supplied)."

32. A bare reading of the aforesaid provisions makes it clear that it is not for the petitioner to prove his entitlement and the benefit of reasonable doubt is to be given liberally to the petitioner.

33. In this regard, it may be relevant to note the observations of the Supreme Court in Dharamvir Singh v. Union of India & Ors., (2013) 7 SCC 316 wherein it was held as under:-

"29. A conjoint reading of various provisions, reproduced above, makes it clear that:
29.1. Disability pension to be granted to an individual who is invalided from service on account of a disability which is attributable to or aggravated by military service in non-battle casualty and is assessed at 20% or over. The question whether a disability is attributable to or aggravated by military service to be determined under the Entitlement Rules for Casualty Pensionary Awards, 1982 of Appendix II (Regulation 173). 29.2. A member is to be presumed in sound physical and mental condition upon entering service if there is no note or record at the time of entrance. In the event of his subsequently being discharged from service on medical grounds any deterioration in his health is to be presumed due to service [Rule 5 read with Rule 14(b)].
29.3. The onus of proof is not on the claimant (employee), the corollary is that onus of proof that the condition for non-

entitlement is with the employer. A claimant has a right to derive benefit of any reasonable doubt and is entitled for pensionary benefit more liberally (Rule 9).

29.4. If a disease is accepted to have been 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 [Rule 14(c)].

29.5. If no note of any disability or disease was made at the time of individual's acceptance for military service, a disease which has led to an individual's discharge or death will be deemed to have arisen in service [Rule 14(b)].

Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 13 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47

29.6. If medical opinion holds that the disease could not have been detected on medical examination prior to the acceptance for service and that disease will not be deemed to have arisen during service, the Medical Board is required to state the reasons [Rule 14(b)]; and 29.7. It is mandatory for the Medical Board to follow the guidelines laid down in Chapter II of the Guide to Medical Officers (Military Pensions), 2002 -- "Entitlement: General Principles", including Paras 7, 8 and 9 as referred to above (para 27)."

34. The learned counsel for the petitioner submits that as per Schedule 1-A of Central Civil Services (Extraordinary Pension) Rules, 1939 [in short, „CCS (EOP) Rules‟] which lays down a list and classification of diseases which can be contracted/developed during the service, as also the list of diseases that are not affected by service. The list of diseases, which can be contracted during service apart from other diseases also include „Psychosis and Psychoneurosis‟. The petitioner in the instant case is suffering from „Bipolar Affective Disorder‟, which per se is not included in the list of diseases.

35. In this regard, it is relevant to note the findings of a Division Bench of the Calcutta High Court in Union of India v. Rajat Kumar Ghosh, 2012 SCC OnLine Cal 6967, which discusses the various disorders that would fall under the ambit of "Psychosis" under Schedule 1-A of the CCS (EOP) Rules. The relevant extract is reproduced herein below:-

"16. Regarding refusal to grant disability pension, the issue is now being dealt with. The relevant rule is Central Civil Service (Extraordinary Pension) Rules. Under Rule 3(4), disease has been defined as disease mentioned in Schedule 1-A of said rule. Schedule 1-A contains the list and classification of diseases which Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 14 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 can be contracted by the service holder wherein under clause „B‟ different diseases affected by stress and strain, are mentioned.
xxxx
21. xxxx Psychiatric disorders Primary psychiatric causes of psychosis include the following:
[10] [11] [12] • schizophrenia and schizophreniform disorder • affective (mood) disorders, including severe depression, and severe depression or mania in bipolar disorder (manic depression). People experiencing a psychotic episode in the context of depression may experience persecutory or self-blaming delusions or hallucinations, while people experiencing a psychotic episode in the context of mania may form grandiose delusions.
• schizoaffective disorder, involving symptoms of both schizophrenia and mood disorders • brief psychotic disorder, or acute/transient psychotic disorder • delusional disorder (persistent delusional disorder) • chronic hallucinatory psychosis. (Underline is of mine) History The word psychosis was introduced to the psychiatric literature in 1841 by Karl Friedrich Canstatt in his work Handbuch der Medizinischen Klinik. He used it as a short-hand for „psychic neurosis‟. At that time neurosis meant any disease of the nervous system, and Canstatt was thus referring to what was thought to be a psychological manifestation of brain disease. [80] Ernst von Feuchtersleben is also widely credited as introducing the term in 1845, [81] as an alternative to insanity and mania. The division of the major psychoses into manic depressive illness (now called bipolar disorder) and dementia praecox (now called schizophrenia) was made by Emil Kraepelin, who attempted to create a synthesis of the various mental disorders identified by 19th century psychiatrists, by grouping diseases together based on classification of common symptoms.
psychosis Pronunciation:
noun (plural psychoses) a severe mental disorder in which thought and emotions are so impaired that contact is lost with external reality: they were suffering from a psychosis [mass noun]:
the symptoms of psychosis"
Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 15 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47

36. It is relevant to note that the facts of the present case squarely fall within the ambit of the facts of the case titled Mohan Lal (supra). The same reads as under:-

11. In our view reliance placed by learned counsel for the respondents on Schedule - IA of the Central Civil Services (Extraordinary Pension) Rules, 1939, which lays down a list and classification of diseases which can be contracted during the service as also a list of those diseases that are not normally affected by service, including diseases relating to eyes, would not be of any assistance to the respondents in light of the admitted position that the Medical Board had neither specified the nature of the eye ailment from which the petitioner was suffering at the time of his invalidation nor did the Board gave any opinion regarding its attributability to or aggravation on account of service conditions.
12. In view of the admitted position that the eye ailment on account of which the petitioner had been invalidated had arisen during the course of his service and in the absence of any reasons given by the Medical Board regarding the attributability or aggravation of the petitioner's disability, following the ratio of the decision in the case of Dharamvir Singh (supra), we have no hesitation in holding that the petitioner's disability has to be treated as a result of his service conditions.

37. In view of the above, the „Bipolar Affective Disorder‟ is liable to be covered under „Psychosis‟ as per Schedule 1-A.

38. In light of the above, the disability of the petitioner had arisen during the course of his service and in the absence of any reasons recorded by the Medical Board regarding the attributability or aggravation of the petitioner‟s disability, we have no hesitation in holding that the disability has to be treated as a result of his service conditions.

39. As far as the decision in Neeraj Kumar Singh (supra) is concerned, it is distinguishable on its own facts as the Medical Board in the said case had opined that the disability was aggravated due to Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 16 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47 service condition.

40. Regarding broadbanding benefits, we find that the Supreme Court in the case of Union of India and Others v. Ram Avtar, 2014 SCC OnLine SC 1761, while dealing with the rounding off benefit of the Disability Pension, allowed the petition and directed that the benefit to be extended to the retired Armed Forces personnel, who had developed disability attributable to or aggravated by military service after superannuation or tenure completion.

41. We also find that Government of India vide its letter No. F. No. 3(11)2010-D (Pen/Legal) Pt V, Min of Defence dated 18.04.2010 has issued instructions for implementation of the Supreme Court Order dated 10.12.2024.

42. Having considered the above, we direct the respondents to grant disability pension to the petitioner by taking his disability at 65% rounded off to 75%, and, accordingly, release pensionary benefits to him within a period of two months from the date of this order.

43. The petition, along with pending application, if any, is allowed in the aforesaid terms.

SHALINDER KAUR, J NAVIN CHAWLA, J DECEMBER 2, 2024 SU/F/as Click here to check corrigendum, if any Signature Not Verified Digitally Signed W.P.(C) 11442/2016 Page 17 of 17 By:NEELAM Signing Date:24.12.2024 14:49:47