Citation : 2025 Latest Caselaw 301 Tel
Judgement Date : 8 July, 2025
HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO
WRIT PETITION Nos.6398, 6407, AND 6412 of 2024
AND C.C.Nos.1141, 1149 AND 1150 of 2024
COMMON ORDER:
All these Writ Petitions are filed for the following
relief:
".....to issue an appropriate order or direction more particularly one in the nature of Writ of Mandamus to declare the action of the 4th respondent in not considering the proceedings of 3rd respondent vide No A3/Rect.- 4/DPO/MBNR/2024, date 19-02-2024 for consideration of petitioners re-medical examination as illegal, arbitrary and violative of Principles of natural justice as well as violative of Article 14,21 of constitution and India and consequently, direct the respondent No.4 forthwith to conduct re-medical examination of petitioners and pass ...."
2. Since the issue involved in all the Writ Petitions and
the Contempt cases is one and the same, they are being
disposed of by way of this Common Order.
3. Heard Sri Munuga Sateesh, learned counsel for the
petitioners, learned Government Pleader for Home
appearing for respondents 1 to 3 and Sri M.V. Rama Rao,
learned counsel for respondent No.4.
4. For convenience, the facts stated in W.P.No.6398 of
2024 are discussed as under:
Learned counsel for the petitioner submits that the
Telangana State Level Police Recruitment Board (TSLPRB)
issued a Notification to initiate the recruitment process for
filling up the posts of Constables in Telangana Police.
Pursuant to the same, the petitioner appeared the main
written examination and a selection list was prepared. On
the day of verification of the testimonials, the petitioner
was medically examined.
4(ii) Learned counsel for the petitioner further
submits that the petitioner was enrolled as a Home Guard
vide General No.7881 on 18.03.2011 vide DO No.33/2011.
Doctors of Government Headquarters Hospital,
Mahabubnagar, conducted the petitioner's medical
examination, and they opined that the petitioner is
medically unfit for various reasons. In the said document
No.A3/Rect.4/DPO/MBNR/2024, dated 19.02.2024, the
reasons for unfit are mentioned as B/L Lower Limb
Vericovines, and his case was rejected, but mentioned
explicitly in the document that the candidates are
repeatedly approaching and submitting their individual
representation to consider their request for conducting the
re-medical examination.
4(iii) Learned counsel for the petitioner further
submits that the petitioner approached SP and DGP to
conduct a re-medical exam because other candidates who
were on the list, along with him, completed their re-
examination. But they said that they would conduct the
said re-examination very soon, but they dragged on the
matter for frivolous reasons. Till now, the petitioner has
not received any information regarding his re-Medical
examination. The other candidates who completed their
medical examination, which is in the final stage and their
names are in the final list and were sent for training. On
the other hand, the petitioner is still waiting for his final
selection with a lot of hope.
4(iv) Learned counsel for the petitioner further
submits that the petitioner even though medically unfit,
successfully completed his second stage (physical events
like run-event and long jump, shot put), then the question
of unfit does not arise with the reason stated in the table.
It clearly shows the Selection Committee caused gross
errors against articles 14 and 16 according to the Indian
Constitutional law. Learned counsel for the petitioner
relied upon the decision of this Court in W.P.No.18093 of
2020, decided on 14.07.2023. Accordingly, prayed to
allow the Writ Petition.
5. At the time of admission, this Court passed the
following interim direction:
"In view of the submissions made by the respective parties and having regard to the facts and circumstances of the case, respondent No.4 is directed to consider the case of the petitioner for sending him either to Osmania General Hospital, Hyderabad or Gandhi Hospital, Secunderabad, for the purpose of conducting re-medical examination, without reference to impugned proceedings dated 19.02.2024, within a period of four (04) weeks from the date of receipt of a copy of this order."
Since respondent No.4 did not comply with the above
order, the petitioners filed Contempt Cases.
6. Learned counsel for the respondents filed counter
stating that the Chairman, Telangana State Level Police
Recruitment Board (the Board) had issued 7 Notifications
and the petitioner is concerned with Notification
Rc.No.41/Rect/Admn-1/2022 dated 25.04.2022. The
petitioner participated in the recruitment process vide
Reg.No.1480631 and was selected as SCT Police Constable
(Civil) in Mahabubnagar District subject to verification of
antecedents, certificates and Medical
Examination/Fitness.
6(i) The Superintendent of Police, Mahabubnagar
District, vide Letter dated 27.04.2024, informed that the
petitioner was sent for Medical Examination on
08.02.2024 and was declared medically UNFIT due to (B/L
lower limb, Vericovines with perforators incompetence).
The Medical examination of the petitioner was conducted
by the Doctors of Government Headquarters Hospital,
Mahabubnagar, and as per the medical examination report
at Srl.No.3(iv) Vericovines is opined as "Superficial
engorged veins over the B/L thigh region lower part
posterior region" and, in the last Column No.26 of the
report, the petitioner was declared unfit. As per rule
14(C)(ii) of the SCT Rules issued in GO Ms.No.97 of Home
(Legal) Department, dated 01.05.2006, candidates having
ailment of Vericovines shall not be considered for
appointment to any post specified in the rules.
6(ii) In the recruitment Notification, dated
25.04.2022 issued by the Board, it was clearly mentioned
at Para 18 E(vi) under Note - In order to avert getting
disappointed at a later stage, candidates are advised to
have themselves examined by a Civil Surgeon before
applying for the examination to ensure that they meet the
prescribed Physical and Medical Standards. The required
Medical Standards were also mentioned in the Notification.
SCT rules 1999 were amended vide G.O.Ms.No.14 of Home
(Legal) Department, dated 08.04.2022 and as per Rule
14(d) of SCT Rules, "Candidates provisionally selected
shall be referred to the District Headquarter Hospital for
examination fitness. For any Expert opinion, candidates
shall be referred to Osmania/Gandhi Hospitals,
Hyderabad, based on of the recommendations made by the
District Headquarters Hospitals. Candidates who are
declared unfit in eye related issues, shall be referred to the
Sarojini Devi Eye Hospital, Hyderabad, based on the
recommendation made by the District Headquarters
Hospital. The candidates can be referred/examined only
once on such recommendations.
6(iii) The Medical Officer of the District Headquarters
Hospital did not recommend referring the petitioner to
either Osmania or Gandhi Hospital for any Expert opinion.
The petitioner's contention in para 9 of the Writ Petition
that other candidates successfully completed their re-
examination, is baseless as there is no provision for re-
medical examination in the Rules. In the Writ Petition
petitioner has not mentioned any reasons as to why he
should be referred for Medical Examination again.
7. Learned counsel for the respondents relied upon the
judgment of the Division Bench of this Court in
W.A.No.1085 of 2023. Accordingly, prayed to dismiss the
Writ Petition.
8. All the petitioners in a batch of Writ Petitions
mentioned different health grounds for their medical unfit.
FINDINGS OF THIS COURT:
9. A perusal of the record shows that all the petitioners were
shown medically unfit as they have been suffering from various
medical issues such as: Dc in + 6 Decaved teeth,
Disarticulation Right index finger, B/L lower limb vericovines,
Dc in + 6 Decaved teeth, B/L mild varicosities+, Rt Sided
varicovines +, Dc in + 6 Decaved teeth, Mild Hydlocelc+ and
Lower limb vericovines. The Superintendent of Police,
Mahabubnagar, forwarded the representations of the Medically
unfit candidates to the Chairman, TSLPRB, Office of the DGP,
TS, Hyderabad, vide proceedings No A3/Rect.-
4/DPO/MBNR/2024, date 19.02.2024 for consideration of
their request for Re-Medical Examination.
10. Learned counsel for respondents submits that the
question of re-medical examination does not arise as there is
no specific direction from the Police Authority regarding where
the petitioners have to attend the re-medical examination. He
relied upon the judgment of the Division Bench of this Court in
W.A.No.1085 of 2023 decided on 14.02.2024, and while
allowing the said Writ Appeal, the Bench observed as under:
"....already the petitioner was referred two times for medical examination, therefore, the question of referring him a third time for medical examination does not arise. If such a process is going on, everybody will opt for a medical examination repeatedly and it would become an endless process and it is not proper with regard to recruitment. Moreover, as observed by the Hon'ble Apex Court in R.J. Pathan and others (1 supra), it is not for the High Court exercising its jurisdiction under Article 226 to consider the peculiar facts and circumstances of the case and grant relief which is not to be treated as a precedent. Therefore, the impugned order passed by the learned Single Judge is liable to be set aside and it is accordingly, set aside."
In the case on hand, the petitioner is unfit for the
reason that he has B/L Lower limb vericovines and he was
not referred two times for medical examination. As such,
the above case is not applicable to the present set of facts.
11. Learned counsel for the petitioners vehemently
argued that in the above referred judgment, petitioner was
already referred two times for medical examination. But,
in the case on hand, the petitioners are seeking the re-
medical exam for the first time.
12. Learned counsel for the petitioners also relied upon
the order of this Court in W.P.No.18093 of 2020 decided
on 14.07.2023, wherein at para No.7 this Court observed
as follows:
"7. Having regard to the submissions made and in view of the peculiar facts and circumstances of this case, the Memorandum in Rc.No.213 /Rect. /Genl.2 /2019, dated 07.09.2020 issued by the Respondent No.2 is set aside, insofar it relates to the petitioner herein. The Respondents are directed to conduct re- medical examination to the petitioner with regard to his vision and if he is found medically fit, consider his candidature for provisional selection to the post of SCT PC (Civil) in Cyberabad/RR Unit in Recruitment Notification-2018. It is made clear that this case shall not be treated as precedent, as I have decided it purely on the facts and in the peculiar circumstances on this case."
In the case on hand, the petitioner is unfit for the
reason that he has B/L Lower limb vericovines, whereas in
the above case, it relates to VISION. As such, the above case is
not applicable to the case on hand.
13. Learned counsel for the petitioners vehemently
submitted that in the case on hand, the petitioners are
seeking the re-medical examination for the first time and
accordingly, prayed to allow the Writ Petitions.
14. Learned counsel for the respondents did not dispute
the submission made by the learned counsel for the
petitioners.
15. Having regard to the submissions made by learned
counsel for respective parties and perusal of the material
on record, it is clear that the petitioners are seeking the re-
medical examination for the first time. Accordingly, the
petitioners are directed to make a fresh representation to
the Superintendent of Police, Mahaboobnagar, for their re-
medical examination, within a period of four (04) weeks
from the date of receipt of a copy of this order. On such
representation being made by the petitioners, the
respondent authorities are directed to consider the same
and pass appropriate orders for the re-medical
examination of the petitioners with details of the Hospitals
where they are to be re-examined, in accordance with law,
within a period six (06) weeks therefrom.
14. With the above direction, all the Writ Petitions are
disposed of. There shall be no order as to costs.
Contempt cases are filed against the Interim Orders
passed by this Court. In view of disposal of the main Writ
Petitions, no orders are required to be passed in the
Contempt cases. Accordingly, the Contempt cases are
closed.
Miscellaneous petitions, if any, pending shall stand
closed.
_____________________________________ NAMAVARAPU RAJESHWAR RAO,J
Date: 08.07.2025 BDR
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!