Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh vs Air India & Anr
2011 Latest Caselaw 1282 Del

Citation : 2011 Latest Caselaw 1282 Del
Judgement Date : 4 March, 2011

Delhi High Court
Mukesh vs Air India & Anr on 4 March, 2011
Author: Rekha Sharma
                                                               REPORTABLE

*             IN THE HIGH COURT OF DELHI AT NEW DELHI


                              W.P. (C) No.7112/2008


                                        Date of Decision: March 04, 2011


       MUKESH                                     ..... Petitioner
                          through Mr. V.V.R. Rao, Advocate

                     versus


       AIR INDIA & ANR                         ..... Respondents
                          through Ms. Padma Priya, Advocate

       CORAM:
       HON'BLE MISS JUSTICE REKHA SHARMA

1.     Whether the reporters of local papers may be allowed to see the
       judgment? Yes
2.     To be referred to the reporter or not? Yes
3.     Whether the judgment should be reported in the „Digest‟? Yes

REKHA SHARMA, J.

The petitioner had applied for the post of Ramp Service Agent

with respondent No.2 pursuant to an advertisement published in

Employment News dated February 14-20, 2004. Despite having

cleared the trade test and personal interview, he has not been

appointed to the post, allegedly, on the ground that he was found

medically unfit, as he failed to meet the standard of Pre-Employment

Medical Examination (in short, called the "PEME").

The grievance of the petitioner is that after he had presented

himself for the PEME conducted by the respondents, he kept waiting

for a favourable response and when for a long time he did not hear

from them, he made several trips to their office to know the status of

WP(C) No.7112/2008 Page 1 his appointment but to no avail. Left with no option, he sent a

legal notice to the respondents dated August 20, 2007 followed

by an application under the Right to Information Act dated

December 01, 2007. It was only thereafter, on December 12, 2007

that he was informed that he had been found medically unfit.

It is further his grievance that the information so given did not

specify the nature of medical unfitness that he was found to be

suffering from. That led him to file another application under the

Right to Information Act, dated December 27, 2007 calling upon the

respondents to supply him his medical report, in response to which he

received letter dated January 17, 2008 informing him that the

Medical Officer of the Company during the course of his medical

examination found him to be suffering from right ear deafness and that

it was for the said reason that he was declared medically unfit. Along

with this letter he was sent his medical report signed by Dr. V.K.Gupta

& Dr. V.K.Batra wherein against the heading "Final Assessment", it

was recorded - "Temporarily Unfit". On receipt of letter dated

January 17, 2008 along with his medical report, the petitioner got

himself privately examined from an ENT Specialist, namely,

Dr. V.K.Gupta, M.B.B.S., M.S. (ENT) FCGP Ex. H.C.M.S. who opined that

he suffered from no abnormality and that his hearing was within

normal limit. Armed with this report, the petitioner sent a letter to the

respondent dated February 19, 2008 requesting that he be appointed

to the post, and in the meanwhile, he sent another letter under the

Right to Information Act dated April 24, 2008 inter-alia requesting

the respondents to furnish details regarding the designation,

WP(C) No.7112/2008 Page 2 specialization, qualification and experience of Dr. V.K.Gupta and

Dr. V.K.Batra both of whom had signed his medical report. He also

sought information, whether they were ENT Specialists. The

respondents did not accede to his request for appointment on the basis

of the report obtained by him from an ENT Specialist, but after some

reminders vide letter dated July 18, 2008 did inform him that

Dr. V.K.Gupta was Locum Medical Officer with MBBS qualification and

had an experience of 35 years, and Dr. V.K.Batra was Deputy General

Manager, MD (Internal Medicines), M.N.A.M.S. (Internal Medicines) and

had an experience of 29 years. He was also informed that they were

not ENT Specialists.

In the aforementioned background, it is the case of the petitioner

that the respondents having themselves admitted that Dr. V.K.Gupta

and Dr. V.K.Batra who had declared him medically unfit on account of

abnormality in his right ear were not ENT Specialists and he having got

himself examined from an ENT Specialist who had given an opinion

that he suffered from no abnormality, there is no justification on the

part of the respondents in not appointing him to the post. Hence, he

has come to this Court seeking inter-alia a writ, order or direction to

the respondents to immediately consider him for appointment to the

post of Ramp Service Agent with effect from the date he was

disqualified in the medical examination and for a further direction to

frame guidelines for conducting pre-medical examination at a

Government recognized hospital by a qualified and specialist panel of

doctors.

WP(C) No.7112/2008 Page 3 Having set out the case of the petitioner, it is turn now to furnish

the respondents‟ version to the same. Both respondents No.1 & 2

have filed separate counter-affidavits but they have taken identical

stand in so far as the merits of the case are concerned. However,

before I refer to what the respondents have to say on merits, it needs

to be noticed that respondent No.1, namely, Air India in its

counter-affidavit has taken a plea that as on the date of the filing of

the writ-petition, it had ceased to exist as an entity, in as much as

along with Indian Airlines Limited, it stood amalgamated with National

Aviation Company of India Limited (NACIL) vide Ministry of Corporate

Affairs‟ order dated August 22, 2007 approving the scheme of

amalgamation. Hence, it has prayed for deletion of its name from the

array of parties. As regards the status of respondent No.2, it is stated

by both the respondents that it is a wholly owned subsidiary of

erstwhile Air India Limited and was established for undertaking ground

handling functions at various Airports.

On merits, the respondents have accused the petitioner of

deliberately suppressing a material fact that in the course of his PEME,

he was examined by an ENT Specialist and that by suppressing this

fact, he has sought to give an impression as if the Medical Officers of

the respondents who have declared him medically unfit had done so

without taking into consideration the report of the ENT Specialist.

Giving details of how the PEME is carried out, it is stated that various

medical examinations on a candidate are conducted by doctors who

are on the panel of respondent No.1 including specialist doctors and

thereafter, all the examination/assessment reports are handed

WP(C) No.7112/2008 Page 4 over/collected by Medical Officer of the respondent-company for final

review/assessment. The Medical Officer after compiling all the reports

from all the concerned panel doctors including specialist doctors, who

have carried out the medical examination, prepares a final report

giving his final remarks as per the Rules of the respondent-company.

As per the respondents, the same procedure was followed in the case

of the petitioner. The Specialists clinically examined him for

Pathological tests, X-Ray, ENT, etc. The confidential reports of all

these tests were sent in a sealed cover to the Medical Officer of the

company. The Medical Officer/s of the company assessed the reports

of the Specialists vis-à-vis the prescribed standard for the post. During

the course of the assessment of the report of ENT Specialist, namely,

Dr. (Major) Rajesh Bhardwaj, MBBS, MS(ENT), BLO, DNE, DHA, the

petitioner was found to be medically unfit by the Medical Officer of the

respondent-company, as the same was not meeting the standards of

the PEME prescribed by the company which were as under:-

 Sl. No.    Criteria            Standard of               Hearing
                                (Audiometry)              (Audiometry) Loss
                                Hearing required          of the petitioner at
                                as per PEME               the time of pre-
                                Standards                 employment
                                                          examination
 1          Average Hearing Less than 25 db               42 db (Right Ear)
            Loss            (Normal)                      23 db (Left Ear)

 2          Speech              More than 90%             80% (Right Ear)
            Discrimination      (Normal)                  98% (Left Ear)


It is stated that Dr. (Major) Rajesh Bhardwaj, ENT Specialist was

only required to furnish his report on the basis of clinical examination

conducted by him. It was thereafter the job of the Medical Officers of

WP(C) No.7112/2008 Page 5 the company to examine the report vis-à-vis the prescribed medical

standard. Accordingly, as noticed above, they examined the medical

reports of the petitioner and only then did they declare him unfit for

the job.

It is further stated that the job of Ramp Service Agent requires a

person to operate/handle equipments at the Tarmac Area of the

International Airport and as the Airport is a high risk area where high

level of noise occurs due to constant presence of aircrafts and other

heavy equipments, the job require precision in handling equipment.

Accordingly, strict medical standards are laid down and the selection of

the fittest from the fit is made so that the individual is not put to risk

himself and is also not a cause of risk to others in the Airport premises.

For what has been noticed above, the following question arises

for consideration:-

"Is the petitioner guilty of suppression of a material fact? And if so, is the petition liable to be dismissed on that score, and if not, has he been wrongly declared medically unfit by the respondents?"

One fact clearly emerges from the case set-out by the

respondents and that fact is that the petitioner was examined by an

ENT Specialist, namely, Dr. (Major) Rajesh Bhardwaj who was on the

panel of respondent No.1. But what I find to my dismay is that the

petitioner who has made so much ado about his having been declared

medically unfit by the Medical Officers of the respondents who were

not ENT Specialists, chose not to disclose this fact in his writ-petition.

The tone and tenor of his writ-petition is such that it gives an

WP(C) No.7112/2008 Page 6 impression as if the Medical Officers who declared him unfit had no

material before them. On the other hand, as pointed out by the

respondents, the fact of the matter is that they had before them the

report of the ENT Specialist as well as the medical standards for the

post in question which they applied to the report and only then did

they declare the petitioner unfit. The Medical Officers who compared

the ENT report of the petitioner with the prescribed standards were

neither naïve nor laymen. They too were qualified doctors. It required

no super-skill to consider the reports of the various specialists with

reference to the prescribed medical standard and declare a person fit

or unfit.

Given the fact that the petitioner is accusing the respondents

that he has been declared medically unfit by the Medical Officers who

were not qualified to do so, should he not have disclosed that he

appeared before an ENT Specialist of the respondents and was

examined by him? He chose to remain silent. To me, this silence was

not out of ignorance. It was deliberate and with a view to present a

distorted picture of what actually happened. For how many times the

Courts have to repeat that a petitioner must approach the Court with

clean hands? Here is a petitioner who knew that he had been

examined by an ENT Specialist and yet did not disclose this fact in the

writ-petition.

Something more! It is not the case of the petitioner that no

medical norms are prescribed by the respondents. It is also not his

case that the norms so prescribed were not followed. The respondents

have referred to those norms and in terms thereof, only less than

WP(C) No.7112/2008 Page 7 25 db of average hearing loss was considered normal and as regards

speech discrimination, more than 90% was taken as normal. The

petitioner suffered from average hearing loss of 42 db vis-à-vis his

right ear and 80% of speech discrimination in the said ear. He, thus,

fell far short of the laid down standards. It is stated by the

respondents that once a candidate is examined by a Specialist and has

been declared medically unfit by an in-house panel of doctors as per

the relevant Pre-employment Medical Rules, there is no provision of

referring a candidate for a second round of medical examination.

In view of the above, no fault can be found with the Medical

Officers declaring him unfit and I also feel that the petitioner does not

deserve to be sent for a fresh medical examination.

And last but not least, I cannot lose sight of the fact that the

petitioner has challenged the recruitment exercise that was

undertaken way-back in the year 2004. As per the respondents, all the

vacancies have since been filled up which I have no reason to

disbelieve.

For the fore-going reasons, I feel that the petition deserves to be

dismissed, and I hereby do so.

REKHA SHARMA, J.

MARCH 04, 2011
ka




WP(C) No.7112/2008                                                      Page 8
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter