NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 9654 OF 2014 UNION OF INDIA & ORS.                …  APPELLANTS       v. EX. NAIK RAM SINGH                       …  RESPONDENT J  U  D  G  M  E  N  T ABHAY S. OKA, J. 1. The appellants, Union of India and three others, have taken an exception to the judgment and order dated 23 rd  December 2010 of   the   Armed   Forces   Tribunal,   Chandigarh   Bench   at Chandimandir (for short, ‘the Tribunal’).  2. By   the   impugned   judgment   and   order,   the   appellants   were directed   to   release   the   disability   pension   quantified   at   80% disability for life to the respondent from the date of his discharge 1 from  military  service. The appellants were directed to pay arrears of   disability   pension   restricted   to   a   period   of   three   years immediately   preceding   filing   of   the   application   by   the   respondent before the Tribunal. Interest @10% per annum was granted on the arrears. 3. The respondent was enrolled in the Army on 4 th   June 1965. After   rendering   colour   service   for   10   years   and   88   days,   he   was transferred to reserved establishment on 30 th  August 1975. During his   reserve   period,   he   voluntarily   got   himself   enrolled   in   Defence Security   Corps   on   7 th   January   1976.   On   6 th   November   1999,   the respondent   was   granted   annual   leave.   He   proceeded   to Kishanpura   on   the   same   day.   While   on   leave,   on   8 th   November 1999, he suffered an accident. While crossing the road, he was hit by a speedy scooter. As a result of the accident, he sustained head injury and became unconscious.  The Medical Board assessed the percentage of the disability of the respondent at 80%. The Medical Board   placed   the   respondent   in   low   medical   category   (EEE).   On that ground, he was invalidated out of service from 28 th  September 2000. 4. The   respondent   made   an   application   to   the   Armed   Forces Tribunal   praying   for   grant   of   disability   pension.   In   the   impugned judgment,   the   Tribunal   relied   upon   its   decision   dated   15 th December 2010 in T.A. No.237 of 2010  (Ex. NK. Raj Pal v. Union 2 of India & Ors.) .   The Tribunal held that if an individual sustains an injury during the period of any kind of authorized leave and his act   was   not   inconsistent   with   Military   service,   his   disability   is deemed to be attributable to Military service. 5. On   6 th   December   2013,   this   Court   issued   notice   to   the respondent. After service of notice, the respondent did not appear. While   granting   leave   on   10 th   October   2014,   a   fresh   notice   was issued   to   the   respondent   which   has   been   duly   served.   The respondent did not enter appearance even thereafter.  6. Shri K.M. Nataraj, learned Additional Solicitor General urged that there has to be a reasonable connection between the injuries sustained by a member of Armed Forces resulting in disability and the Military service. He invited our attention to Regulation 173 of the   Pension   Regulations   for   the   Army,   1961   (for   short,   ‘the Pension   Regulations’).   He   also   invited   our   attention   to   Rule   12  of the   Entitlement   Rules   for   Casualty   Pensionary   Awards,   1982.   He submitted   that   the   accident   occurred   couple   of   days   after   the respondent travelled from the place of his duty to leave station. He would   submit   that   the   respondent   was   disentitled   to   disability pension. He fairly pointed out that the decision of the Tribunal in T.A.No.237   of   2010   relied   upon   in   the   impugned   judgment,   was challenged   by   the   Union   of   India.   However,   the   special   leave petition  was dismissed summarily.  He submitted that what holds 3 the field is the decision of this Court in the case of  Union of India & Ors. v. Vijay Kumar No.3989606 P, Ex­Naik 1 .  7. On facts, it is an admitted position that the respondent was granted annual leave on 6 th   November 1999. He proceeded on the same   day   to   leave   station.   On   8 th   November   1999,   when   he   was crossing   the   road,   he   suffered   an   accident.   As   noted   earlier,   his disability   was   assessed   at   80%.   Regulation   173   of   the   Pension Regulations reads thus.: “173. Primary   conditions   for   the   grant   of disability   pension .­Unless   otherwise specifically   provided   a   disability   pension consisting   of   service   element   and   disability element  may   be   granted   to   an   individual   who   is invalidated out of service on account of disability which is attributable to or aggravated by military service in non­battle casualty and is assessed at 20% or over . ” (underline supplied) 8. The   Entitlement   Rules,   1982   and   in   particular   Rule   12, defines   ‘Duty’.   Clause   (d)   of   Note   2   which   is   a   part   of   Rule   12 clarifies that personnel while travelling between the place of their duty to leave station and vice­versa, shall be treated on duty. It is not   the   case   made   out   by   the   respondent   that   the   accident occurred when he was travelling to leave station. It happened after he reached the leave station.   Unless the disability is attributable 1 2015 (10) SCC 460 4 to   or   aggravated   by   military   service   and   is   more   than   20%,   the entitlement to disability pension does not arise. 9. This   Court   in   the   case   of   Vijay   Kumar 1 ,   after   considering Regulation   173   of   the   Pension   Regulations   and   Rule   12   of   the Entitlement Rules, 1982, in paragraph 14 held thus.: “14.   The   Entitlement   Rules   for   Casualty Pensionary Awards, 1982 are beneficial in nature and   ought   to   be   liberally   construed.   In   terms   of Rule   12,   the   disability   sustained   during   the course   of   an   accident   which   occurs   when   the personnel   of   the   armed   forces   is   not   strictly   on duty   may   also   be   attributable   to   service   on fulfilling   of   certain   conditions   enumerated therein.   But there has to be a reasonable causal connection   between   the   injuries   resulting   in disability and the military service. ” (underline supplied) 10. What is held above, is the binding precedent. In the present case,  as   noted   earlier,   two   days  after   the  respondent  reached  the leave   station,  he  met  with  an   accident  on   a  public   road.   There  is absolutely   no   nexus   between   the   Military   service   and   injuries sustained   by   the   respondent.   There   is   not   even   a   causal connection.   The   Tribunal   has   completely   overlooked   this   aspect which   goes   to   the   root   of   the   matter.   Hence,   the   respondent   was not entitled to the disability pension.  5 11. Accordingly,   Civil   Appeal   is   allowed.   Impugned   Judgment dated   23 rd   December   2010   is   hereby   set   aside.   O.A.   No.944   of 2010   filed   by   the   respondent   stands   dismissed.   No   order   as   to costs. …………….…………J.           (Abhay S. Oka) …………….…………J.              (M.M. Sundresh) July 18 th , 2022 New Delhi. 6