Citation : 2023 Latest Caselaw 4918 Del
Judgement Date : 8 December, 2023
$~35
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 08.12.2023
W.P.(C) 14258/2023 & CM APPL. 56387/2023
REKHA ..... Petitioner
versus
UNION OF INDIA AND ORS ..... Respondents
Advocates who appeared in this case:
For the Petitioner: Mr. Ankur Chhibber, Mr. Anshuman Mehrotra, Mr. Nikunj
Arora & Ms. Samridhi Bhatt, Advocates
For the Respondents: Mr. Ankur Yadav, Advocate (Through VC)
SI/GD Shrabrta Sarkar, SSB
CORAM:-
HON'BLE MR. JUSTICE SANJEEV SACHDEVA
HON'BLE MR. JUSTICE MANOJ JAIN
JUDGMENT
SANJEEV SACHDEVA, J. (ORAL)
1. Petitioner impugns the findings of the Detailed Medical Board dated 13.10.2023 and Review Medical Board dated 17.10.2023 whereby petitioner was declared medically unfit.
2. Petitioner has finally been declared medically unfit by the Review Medical Board holding Hypertension associated with trace TR on 2D Echo TSH 4.720 MIU/L direct bilirubin 0.5 Pms/cll.
3. Petitioner vide application applied for the post of Constable (Vet) in Group-C Non-gazetted (Combatized) in Sashastra Seema Bal.
With regard to the issue of hypertension, learned counsel for petitioner submits that prior to rejection on the ground of hypertension the candidate has to be admitted/hospitalised by the Board to ascertain, as to whether the rise in blood pressure is of transient nature due to excitement etc. or whether it is due to any organic disease.
4. Learned counsel for the petitioner further submits that the petitioner has been rejected on the ground of „hypertension‟. It has also been contended that "the Revised Uniform Guidelines for review in medical examination in Central Armed Police Forces and Assam Rifles for GOs and NGOs" dated 31.05.2021 have not been followed in this regard.
5. He submits that no such hospitalisation took place and there is no finding returned by the Medical Board in terms of the extant guidelines.
6. Reference may be had to the abovesaid guidelines prescribed for the Review Medical Board which, inter-alia, reads as under:
"(e) For candidates who have been rejected on the ground of hypertension/tachycardia should have been admitted/hospitalized by the Board before giving their final opinion regarding the candidate's fitness or otherwise. The hospitalization report should indicate whether the rise in blood pressure is of transient in nature due to excitement etc. or whether it is due to any organic disease. In all such cases X-Ray and electro-
cardiographic examinations of heart and blood examinations like cholesterol/lipid profile, S. Creatinine etc. tests should also be carried out."
7. It is not in dispute that petitioner has been declared „unfit‟ on the ground of hypertension. It is also not in dispute that petitioner was not hospitalized by the Review Medical Board prior to giving final opinion. The Medical Board, as per the guidelines, should have also ascertained as to whether the rise in blood pressure was transient in nature due to excitement, etc. or whether it was due to an organic disease, as required by the guidelines.
8. Since the guidelines have clearly not been followed, the opinion rendered by the Review Medical Board cannot be accepted. Accordingly, the findings of the Review Medical Board are set aside. The respondents are directed to constitute a fresh Review Medical Board which shall examine the petitioner, inter-alia, in accordance with the guidelines dated 31.05.2021.
9. The Review Medical Board be constituted within a period of two weeks from today with at least four days‟ advance notice to the petitioner.
10. The petition is disposed of in the above terms. It would be open to the petitioner to avail of any further remedies, if aggrieved by any such further decision of the Review Medical Board.
SANJEEV SACHDEVA, J
MANOJ JAIN, J
DECEMBER 08, 2023/dr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!