Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

G. Shekhar vs Union Of India And Ors
2025 Latest Caselaw 1384 Del

Citation : 2025 Latest Caselaw 1384 Del
Judgement Date : 15 January, 2025

Delhi High Court

G. Shekhar vs Union Of India And Ors on 15 January, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~73
                  *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                              Date of decision: 15.01.2025
                  +       W.P.(C) 511/2025
                          G. SHEKHAR                                   .....Petitioner
                                             Through:       Mr. Prahil Sharma, Adv.

                                             versus

                          UNION OF INDIA AND ORS             .....Respondents
                                        Through: Ms. Sangita Malhotra, Adv.
                                                 with Mr. Raj Kumar, AC, Mr.
                                                 Devendra, SI, Mr. Amit Kumar,
                                                 SI and Mr. Rahul Sinha, SI,
                                                 CISF

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

CM APPL. 2377/2025 (exemption)

1. Allowed, subject to all just exceptions.

2. Application stands disposed of.

W.P.(C) 511/2025 and CM APPL. 2376/2025

3. This petition has been filed by the petitioner, challenging the report of the Detailed Medical Examination (in short, „DME‟) dated 04.12.2024, and the Review Medical Examination (in short, „RME‟) dated 06.12.2024, which have declared the petitioner „Unfit‟ for appointment pursuant to the Limited Departmental Competitive Examination-2022 („LDCE-2022‟) for recruitment to the post of

Assistant Sub-Inspector (Executive).

4. The DME, by its Impugned Report dated 04.12.2024, had declared the petitioner „Unfit‟ for appointment on account of the petitioner suffering from:

"Hypopigmentation on glans penis & prepuce of penis"

5. The petitioner applied for RME, however, was again declared „Unfit‟ by Impugned Report dated 06.12.2024, observing as under:-

"2) Brief of Review Medical Examination & Finding thereof. Board examined individual & referred to VMMC & Safdarjung hospital New Delhi, case seen by Dr. Prasant Verma, Professor & diagnosed case as a (Genital Vitiligo) as per guidelines for recruitment Medical examination CAPF, revised 2015].

Page no. 7 sub para 19 chronic skin disease like viliglio in [UNFIT] agree with all splst CAPF. Guideline opinion candidate declared [UNFIT] for above said reason..

3) Final Opinion

a) UNFIT

b) UNFIT on account of Hypopigmentation on glans penis and prepuce of penis."

6. The learned counsel for the petitioner submits that, as would be evident from the Impugned RME report itself, the petitioner had been referred to a Specialist Dermatologist, who had opined that the condition of the petitioner is „asymptomatic‟, and „should not affect his physical and personal activities‟. The learned counsel for the petitioner submits that in spite of this opinion, the RME merely relying upon Clause 6(19) of the Uniform Guidelines for Medical Examination Test (MET) for recruitment in CAPFs, NSG & AR dated 20.05.2015, (in short, „Medical Guidelines‟), declared the petitioner

„Unfit‟ for appointment. He submits that the Impugned RME failed to consider that in terms of Clause 6(19) of the Medical Guidelines, it is only the "Chronic Skin Disease" which can be a ground for rejection of the Candidature. He further submits that if the condition suffered by the petitioner does not have any effect on the performance of service and is asymptomatic, the same cannot be a ground for rejection. In support of his submissions, he places reliance on the Order dated 18.07.2017, passed by this Court in Review Petition No. 569/2012 in W.P.(C) 3391/2012 titled Durga Singh vs. Union of India & Ors.

7. Issue notice.

8. Notice is accepted by Ms. Sangita Malhotra, the learned counsel for the respondents.

9. She submits that the Impugned DME and RME have considered the condition of the petitioner. The condition of the petitioner is auto- immune condition and, therefore, the petitioner has been rightly declared „Unfit‟ for appointment. She submits that the reports of the Impugned DME and RME cannot be interfered by this Court.

10. We have considered the submissions made by the learned counsels for the parties.

11. In Durga Singh (supra), this Court, in a similar case, has held as under:-

"9. Having considered the contentions raised we find that the order dated 29th May, 2012 does require review for it is not the case of the respondents that Linecur stable vitiligo was classified a chronic skin disease and, therefore, the petitioner was unfit. Whether or not the said medical condition could be

classified and treated as a chronic disease and, therefore, the petitioner was unfit would have to be decided by the medical officer or the Review Medical Board. It will be impossible for the Court to opine and decide, whether the said medical condition would be a disqualification. Pertinently, the medical certificate relied by the petitioner dated 1st December, 2011 states that the petitioner was medically fit for the said post. It specifically records and holds that the finding that petitioner was suffering from leucoderma was an error of judgment. Moreover, the clause relating to medical review states that there should be a possibility of error of judgment. The word 'possibility' cannot be ignored and is of significance. The final finding on fitness or unfitness is to be given by the Review Medical Board.

10. Possibly, the petitioner at that time of hearing was not prepared to argue and make submission whether the medical condition Linecur stable vitiligo is a chronic skin disease or not, as the said aspect had not been examined by the respondents i.e. the medical officer or the Review Medical Board.

11. In view of the aforesaid, we feel that there is an apparent error in the order dated 29th May, 2012 which justifies review as there is no opinion or formation of belief that the medical condition " Linecur stable vitiligo " would fall in the category of 'chronic skin disease'. Till the said finding or opinion is given by the medical officer or the Review Medical Board of the respondents, the question of fitness cannot be decided. The petitioner's medical fitness was required to be considered by the Review Medical Board."

12. As is evident from the above, before declaring the petitioner „Unfit‟, the Impugned RME had referred the petitioner to a Specialist Dermatologist, who vide his report, had inter alia opined that the condition suffered by the petitioner does not affect his physical and personal activities. The Impugned RME does not appear to have considered these factors. It also has not considered whether the

condition of the petitioner can be described as a "Chronic Skin Disease".

13. In view of the above, we direct that the petitioner be re- examined by a freshly constituted RME, which must not contain the members who were part of the earlier DME and/or RME, and which must also include a Specialist-Dermatologist, especially to consider if the condition of the petitioner can be described as a "Chronic Skin Disease" or would affect the performance of service by him.

14. This exercise must be completed by the respondents within a period of three weeks from today. The petitioner shall be given at least three days advance notice for appearing before the Medical Board so constituted by the respondents pursuant to the present Order.

15. In case, the petitioner is declared fit for appointment, the selection process of the petitioner shall be continued accordingly.

16. With the above direction, the petition, along with pending application, is disposed of.

17. Dasti.

NAVIN CHAWLA, J

SHALINDER KAUR, J JANUARY 15, 2025 SU/SK/IK Click here to check corrigendum, if any

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter