Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India & Ors vs Jc- 805086 P Ex Nb Sub Kuldip Singh, Retd
2025 Latest Caselaw 4771 Del

Citation : 2025 Latest Caselaw 4771 Del
Judgement Date : 15 September, 2025

Delhi High Court

Union Of India & Ors vs Jc- 805086 P Ex Nb Sub Kuldip Singh, Retd on 15 September, 2025

Author: C. Hari Shankar
Bench: C. Hari Shankar
                    $~78
                    *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +       W.P.(C) 14167/2025 and CM APPLs. 58108-109/2025
                            UNION OF INDIA & ORS.                                     .....Petitioners
                                                  Through: Mr. Ranjeev Khatana, SPC with
                                                  Mr. Muskan Khatana, Adv. and Major Anish
                                                  Muralidhar (JAG) and Captain Carolin
                                                  Johnson

                                                  versus

                            JC- 805086 P EX NB SUB KULDIP SINGH,
                            RETD.                                                   .....Respondent
                                             Through:

                            CORAM:
                            HON'BLE MR. JUSTICE C. HARI SHANKAR
                            HON'BLE MR. JUSTICE OM PRAKASH SHUKLA
                                                  JUDGMENT(ORAL)
                    %                                 15.09.2025

                    C. HARI SHANKAR, J.

1. At the outset, learned counsel for the UOI has drawn our attention to order dated 11 September 2025 passed by the Supreme Court in SLP(C) Diary No.42267/2025, which also involved a challenge to an order according disability pension passed by the High Court of Punjab and Haryana. The order reads thus :

"1. Delay condoned.

2. The submission of the learned counsel is that there existed material on record in the form of medical board opinion that two disabilities, namely, Non-Compressive Myelopathy and Primary Hypertension, were neither attributable to nor aggravated by

military service. As far as the third disability, namely, Hypothyroidism, is concerned, it was below 10 per cent and, therefore, it does not make the respondent eligible for disability entitlement. It has also been submitted that even in the earlier decisions of this Court in Dharambir Singh and Rajbir, the presumption that disability was attributable to or aggravated by military service was rebuttable and, therefore, when the report of the medical board was there on record, this presumption stood rebutted and, in such circumstances, both the Tribunal as well as the High Court fell in error in awarding the disability entitlement. 3 The matter requires consideration.

4 Issue notice, returnable in six weeks.

5 In the meanwhile, the effect and operation of the order impugned shall remain stayed."

2. To our mind, this order reinforces the position adopted by this Court in its decision in UOI v Ex Sub Gawas Anil Madso1, in which the Supreme Court has also clarified that if there is an opinion of the Medical Board which rebuts the presumption of attributability by clearly identifying other factors to which the disability or other ailments is attributable, the presumption of attributability would not apply. We are also of the same opinion. In case the Medical Board attributes the disability or ailment to any other factor, the presumption of attributability would not arise. However, in the present case, the reason is Bilateral Sensorineural hearing loss which does not amount to attributing the ailment or disability to any other factor.

3. This petition assails order dated 16 January 2024 passed by the Armed Forces Tribunal2 in OA 1485/2019 whereby the respondent's application for grant of disability pension on the ground that he suffers

1 2025 SCC OnLine Del 2018

from Bilateral Sensorineural Hearing Loss @ 20% for life has been allowed by the AFT.

4. The issue is covered by a recent decision rendered by us in UOI v Ex Sub Gawas Anil Madso3.

5. Nonetheless, we have heard Mr. Ranjeev Khatana, SPC, for the petitioners, and have perused the record.

6. The respondent was released in Low Medical Category on his being found to be suffering from Bilateral Sensorineural Hearing Loss @ 20% for life. From the record, including the proceedings of the Release Medical Board4, the following facts emerge:

(i) The respondent had served in the Indian Army for over 20 years 10 months before he was diagnosed as suffering from Bilateral Sensorineural Hearing Loss.

(ii) The respondent, in his self-declaration, specifically declared that he had not been suffering from Bilateral Sensorineural Hearing Loss prior to joining the Indian Army. The declaration reads thus:

3. Did you suffer from any disability before joining the Armed Forces? If so, give details and dates. NO

The correctness of this declaration is not doubted either by the

2 "the AFT", hereinafter 3 2025 SCC OnLine Del 2018

RMB or by the petitioner before the AFT or before this Court.

(iii) The reason regarding the Bilateral Sensorineural Hearing Loss suffered by the respondent has not been attributable to military service, as entered by the RMB reads thus:

"Bilateral Sensorineural Hearing Loss: Disability conceded neither attributable nor aggravated by Mil service. There is no injury or outcome of infection and working in close proximity of Gun Fire (Ref Para 23, Chapter VI of GMO MP, 2008)."

(iv) We have already held, in our judgment in Gawas Anil Madso, that where the applicant was not suffering from the ailment at the time of entry into service, the RMB is required to positively identify the cause for the ailment, to justify a finding that it is not attributable to military service. The Commanding Officer's certificate specifically states that the respondent was not responsible, owing to any act or omission of his, for the ailment from which he was suffering. The entry in that regard reads as under:

5. (a) Was the disability attributable to the officer's own negligence or misconduct? If Yes, in what way?: No

(v) Para 23 of the Chapter VI of the GMO 20085, read thus:

"23 Deafness: In the great majority cases of ear disease it is necessary to investigate the condition of hearing and to ascertain whether the deafness if present is due to involvement of sensory neural apparatus or conduction apparatus. The common causes of conductive deafness are

4 "RMB", hereinafter 5 2025 SCC OnLine Del 2349

wax, Otitis media and Otosclerosis.

Sensory neural deafness is either due to disease of cochlea or auditory fibres in the 8th nerve and its connection in the brain stem. Here both air and bone conduction is affected and is frequently associated with tinnitus.

The common causes are:

                                            (a)    Infection.

                                                   Viral infection e.g. mumps, influenza.
                                                   Cerebrospinal fever. TB meningitis.
                                                   Labrynthitis complicating otitis. media
                                                   (commonest cause of SN deafness). Ramsay
                                                   Hunt Syndrome (Herpes-Zoster Oticus).

                                            (b)    Toxic Drugs and Chemicals

                                                   Tobacco,    alcohol    (rarely).  Quinine,
                                                   streptomycin,    kanamycin,      neomycin,
                                                   vancomycin, Lead, arsenic.

                                            (c)    Degenerative     diseases    e.g.   Multiple
                                                   sclerosis.

                                            (d)    Injury.
                                            (e)    Tumours e.g. Acoustic neuroma
                                            (f)    Meniere's diease. (affecting cochlear
                                                   apparatus).
                                            (g)    Senile deafness due to involvement of
                                                   cochlear apparatus.

Caisson workers, divers, airmen and mountaineers and persons posted in HAA are liable to develop deafness due to labrynthine injury (hemorrhage, thrombosis or embolism) resulting from sudden compression/decompression and hypercoagulable state.

Medical opinion would hold that nerve deafness could be due to service only when it is as a result of an attributable service injury or outcome of infection contracted during service.

However, those working in close proximity of gun fire (small arms, grenade, arty guns, bomb blast, and tanks) and in constant exposure to blast of loud noises such as working with aero engines, riveters, factory workers run the risk of labrynthine deafness. In these cases intensity of continuity, duration and distance of sound nuisance should be considered before conceding aggravation."

(vi) The RMB has certified the respondent as suffering from 20% disability on account of Bilateral Sensorineural Hearing Loss, lifelong.

7. In such circumstances, we have held in our decision in Ex Sub Gawas Anil Madso that the respondent would be entitled to disability pension.

8. We do not deem it necessary to reproduce our findings in the said decision, so as not to burden this judgment.

9. We have also been conscious of the fact that we are exercising certiorari jurisdiction over the decision of the AFT and are not sitting in appeal over the said decision.

10. The parameters of certiorari jurisdiction are delineated in the following passages of Syed Yakoob v K.S. Radhakrishnan6:

"7. The question about the limits of the jurisdiction of High Courts in issuing a writ of certiorari under Article 226 has been frequently considered by this Court and the true legal position in that behalf is no longer in doubt. A writ of certiorari can be issued for correcting errors of jurisdiction committed by inferior courts or tribunals: these are cases where orders are passed by inferior

6 AIR 1964 SC 477

courts or tribunals without jurisdiction, or is in excess of it, or as a result of failure to exercise jurisdiction. A writ can similarly be issued where in exercise of jurisdiction conferred on it, the Court or Tribunal acts illegally or properly, as for instance, it decides a question without giving an opportunity, be heard to the party affected by the order, or where the procedure adopted in dealing with the dispute is opposed to principles of natural justice. There is, however, no doubt that the jurisdiction to issue a writ of certiorari is a supervisory jurisdiction and the Court exercising it is not entitled to act as an appellate Court. This limitation necessarily means that findings of fact reached by the inferior Court or Tribunal as result of the appreciation of evidence cannot be reopened or questioned in writ proceedings. An error of law which is apparent on the face of the record can be corrected by a writ, but not an error of fact, however grave it may appear to be. In regard to a finding of fact recorded by the Tribunal, a writ of certiorari can be issued if it is shown that in recording the said finding, the Tribunal had erroneously refused to admit admissible and material evidence, or had erroneously admitted inadmissible evidence which has influenced the impugned finding. Similarly, if a finding of fact is based on no evidence, that would be regarded as an error of law which can be corrected by a writ of certiorari. In dealing with this category of cases, however, we must always bear in mind that a finding of fact recorded by the Tribunal cannot be challenged in proceedings for a writ of certiorari on the ground that the relevant and material evidence adduced before the Tribunal was insufficient or inadequate to sustain the impugned finding. The adequacy or sufficiency of evidence led on a point and the inference of fact to be drawn from the said finding are within the exclusive jurisdiction of the Tribunal, and the said points cannot be agitated before a writ Court. It is within these limits that the jurisdiction conferred on the High Courts under Article 226 to issue a writ of certiorari can be legitimately exercised (vide Hari Vishnu Kamath v Syed Ahmad Ishaque7, Nagandra Nath Bora v Commissioner of Hills Division and Appeals Assam8 and Kaushalya Devi v Bachittar Singh9.

8. It is, of course, not easy to define or adequately describe what an error of law apparent on the face of the record means. What can be corrected by a writ has to be an error of law; hut it must be such an error of law as can be regarded as one which is apparent on the face of the record. Where it is manifest or clear

(1954) 2 SCC 881 8 AIR 1958 SC 398 9 AIR 1960 SC 1168

that the conclusion of law recorded by an inferior Court or Tribunal is based on an obvious mis-interpretation of the relevant statutory provision, or sometimes in ignorance of it, or may be, even in disregard of it, or is expressly founded on reasons which are wrong in law, the said conclusion can be corrected by a writ of certiorari. In all these cases, the impugned conclusion should be so plainly inconsistent with the relevant statutory provision that no difficulty is experienced by the High Court in holding that the said error of law is apparent on the face of the record. It may also be that in some cases, the impugned error of law may not be obvious or patent on the face of the record as such and the Court may need an argument to discover the said error; but there can be no doubt that what can be corrected by a writ of certiorari is an error of law and the said error must, on the whole, be of such a character as would satisfy the test that it is an error of law apparent on the face of the record. If a statutory provision is reasonably capable of two constructions and one construction has been adopted by the inferior Court or Tribunal, its conclusion may not necessarily or always be open to correction by a writ of certiorari. In our opinion, it is neither possible nor desirable to attempt either to define or to describe adequately all cases of errors which can be appropriately described as errors of law apparent on the face of the record.

Whether or not an impugned error is an error of law and an error of law which is apparent on the face of the record, must always depend upon the facts and circumstances of each case and upon the nature and scope of the legal provision which is alleged to have been misconstrued or contravened."

(Emphasis supplied)

11. Within the limited parameters of the certiorari jurisdiction and keeping in view the facts of the case outlined hereinabove, we find no cause to interfere with the impugned judgment of the AFT, which is affirmed in its entirety.

12. In addition, we find that our view stands fortified by paras 45.1, 46 and 47 of the judgment of the Supreme Court, rendered on 23 April 2025 in Bijender Singh v UOI10, which may be reproduced thus:

10 2025 SCC OnLine SC 895

"45.1. Thus, this Court held that essence of the Rules is that a member of the armed forces is presumed to be in sound physical and mental condition at the time of his entry into the service if there is no note or record to the contrary made at the time of such entry. In the event of subsequent discharge from service on medical ground, any deterioration in health would be presumed to be due to military service. The burden would be on the employer to rebut the presumption that the disability suffered by the member was neither attributable to nor aggravated by military service. If the Medical Board is of the opinion that the disease suffered by the member could not have been detected at the time of entry into service, the Medical Board has to give reasons for saying so. This Court highlighted that the provision for payment of disability pension is a beneficial one which ought to be interpreted liberally. A soldier cannot be asked to prove that the disease was contracted by him on account of military service or was aggravated by the same. The very fact that upon proper physical and other tests, the member was found fit to serve in the army would give rise to a presumption that he was disease free at the time of his entry into service. For the employer to say that such a disease was neither attributable to nor aggravated by military service, the least that is required to be done is to furnish reasons for taking such a view.

46. Referring back to the impugned order dated 26.02.2016, we find that the Tribunal simply went by the remarks of the Invaliding Medical Board and Re-Survey Medical Boards to hold that since the disability of the appellant was less than 20%, he would not be entitled to the disability element of the disability pension. Tribunal did not examine the issue as to whether the disability was attributable to or aggravated by military service. In the instant case neither has it been mentioned by the Invaliding Medical Board nor by the Re-Survey Medical Boards that the disease for which the appellant was invalided out of service could not be detected at the time of entry into military service. As a matter of fact, the Invaliding Medical Board was quite categorical that no disability of the appellant existed before entering service. As would be evident from the aforesaid decisions of this Court, the law has by now crystalized that if there is no note or report of the Medical Board at the time of entry into service that the member suffered from any particular disease, the presumption would be that the member got afflicted by the said disease because of military service. Therefore the burden of proving that the disease is not attributable to or aggravated by military service rest entirely on the employer.

Further, any disease or disability for which a member of the armed

forces is invalided out of service would have to be assumed to be above 20% and attract grant of 50% disability pension.

47. Thus having regard to the discussions made above, we are of the considered view that the impugned orders of the Tribunal are wholly unsustainable in law. That being the position, impugned orders dated 22.01.2018 and 26.02.2016 are hereby set aside. Consequently, respondents are directed to grant the disability element of disability pension to the appellant at the rate of 50% with effect from 01.01.1996 onwards for life. The arrears shall carry interest at the rate of 6% per annum till payment. The above directions shall be carried out by the respondents within three months from today."

13. The present petition is, accordingly, dismissed in limine.

14. Compliance with the impugned judgement of the AFT, if not already ensured, be ensured within a period of four weeks from today.

C. HARI SHANKAR, J.

OM PRAKASH SHUKLA, J.

SEPTEMBER 15, 2025/yg

 
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