Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Delhi High Court

Maj Anshul Verma & Ors. vs Union Of India Through & Ors. on 24 June, 2024

Author: Dharmesh Sharma

Bench: Dharmesh Sharma

                    $~8
                    *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                      Date of Decision: 24.06.2024

                    +     W.P.(C) 8680/2024
                          MAJ ANSHUL VERMA & ORS.                               ..... Petitioners
                                             Through:    Mr. Inder Sen Singh, Mr. Abhishek
                                                         Singh, Mr. Nasir Mohd. & Ms. Kaberi
                                                         Sharma, Advs.

                                             versus

                          UNION OF INDIA ORS.                                  ..... Respondents
                                             Through:    Major Deepak Ramya, MS, Legal, Major
                                                         Tarun Pillai, MS, Legal & Major Amish
                                                         Muralidhar, OIC Legal Cell for UOI.
                                                         Mr. Farman Ali (SPS), Ms. Usha Jmnal,
                                                         Advs. for R1 to R4.

                          CORAM:
                          HON'BLE MS. JUSTICE MINI PUSHKARNA
                          HON'BLE MR. JUSTICE DHARMESH SHARMA
                          MINI PUSHKARNA, J (ORAL)

CM APPL. 35479/2024 (For Exemption)

1. Allowed, subject to just exceptions.

2. Application is disposed of.

W.P.(C) 8680/2024 & CM APPL. 35478/2024 (Interim Relief)

3. By way of the present petition, the petitioners are aggrieved by the common interim order dated 29th May, 2024 passed in OA No. 1603/2024 and other connected OAs of the petitioners filed before the learned Armed Forces Tribunal (AFT), Principal Bench, New Delhi.

4. Learned counsel appearing for the petitioners submits that the petitioners belong to Other Arms and Services (OAS) category. They have challenged the Signature Not Verified Digitally Signed By:AMAN UNIYAL Signing Date:25.06.2024 16:22:21 order dated 02nd January, 2024 issued by the respondents, wherein, the respondents had reduced the vacancies for OAS category candidates to five vacancies in M. Tech Course under the PGT Scheme in IIT, IISC, DIAT & IIST-ISRO under the Army quota for Academic Session 2024-2026.

5. It is submitted that applications were invited from the petitioners under the policy dated 24th February, 2022, wherein, vacancies were indicated to be 90 per year for admission to M.Tech Courses in IIT, IISC, DIAT & IIST-ISRO under the Army quota. The contention raised on behalf of the petitioners, is that the learned AFT has agreed with the contentions of the petitioners that their candidature for admission to M. Tech Course for Academic Session 2024-2026 should be processed and considered under the policy dated 24th February, 2022, and not under the changed policy, dated 02nd January, 2024.

6. It is submitted that the petitioners were commissioned as officers in the Indian Army on different dates between September 2012 and December 2015 in OAS, other than Engineers (Engrs), Signals (Sign) and Electrical and Mechanical Engineering (EME), which are the three technical arms of the Indian Army. All the petitioners are Engineering graduates (B. Tech) in different discipline of the engineering from different Engineering Institutes.

7. Thus, by way of the present petition, it is prayed that the directions issued in Para 19 of the interim order dated 29th May, 2024 passed by the learned AFT, Principal Bench, New Delhi be 'read down' to the extent that the learned Tribunal had arbitrarily restricted the number of total vacancies to 6 for the officers of OAS category, including the petitioners herein, for admission to M. Tech courses in IIT, IISC, DIAT and IIST-ISRO under the Army quota in Academic Session 2024-2026.

8. Learned counsel appearing for the petitioners submits that the directions passed by the learned AFT vide Para 19 of the impugned interim order dated 29th May, 2024 is, on the face of it, contrary to its finding and the ratio-decendi Signature Not Verified Digitally Signed By:AMAN UNIYAL Signing Date:25.06.2024 16:22:21 recorded in Para 15 & Para 16 of the same interim order. Thus, the said direction does not stand the judicial scrutiny and needs to be read-down, so as to align the said direction of the learned AFT with its own finding and the ratio-decendi.

9. It is further submitted that the learned AFT has directed that petitioners' candidature for admission to M. Tech course be considered only against six vacancies, which were assigned to the OAS category candidates like the petitioners herein, in the policy existing prior to the policy dated 24th February, 2022, whereas, in its ratio recorded in Para 15 & 16 of the impugned interim order, the learned AFT had actually come to the conclusion that the petitioners' candidature for admission to M. Tech course is required to be considered against all the 90 vacancies assigned vide the Policy dated 24th February, 2022.

10. The aforesaid contentions, made on behalf of the petitioners, are disputed by learned counsel appearing for the respondents. He draws the attention of this Court to the impugned order dated 29th May, 2024, in particular, to the following paragraphs:-

"xxx xxx xxx
7. However, in between the selection process, the impugned letter dated 02.01.2024 was issued by the respondents based on a study to re-assess the requirement of M.Tech qualified officers which was approved by the COAS. In this letter, the Number of vacancies were reduced from earlier 450 to 325 for block of 5 years and yearly allocation was reduced to 65 from 90. Thus, the vacancies of other arms and services were reduced from 06 to 05 thereby adversely affecting the chances of applicants' undergoing the M. Tech Course. xxx xxx xxx
9. We find that in the internal communication between HQ ARTRC and MS Branch dated 10.04.2023 which is placed as Annexure R-5 by the respondents the principle of allocation of vacancies for Technical Arms and Other Arms & Services have been lucidly explained based on which the vacancies have been re-calculated for Block year 2024-28 and same issued vide the Letter dated 02.01.2024. The calculation of vacancies for Block Year 2019-23 and later for the Block Year 2024-2028 have been calculated by the respondents and same has been submitted through the Short Counter Affidavit reproduced as under:
"COMPARTIVE CHART IN R/O PREVIOUS AND PRESENT 5 YEAR ROLL ON PLAN FOR PG/M TECH Signature Not Verified Digitally Signed By:AMAN UNIYAL Signing Date:25.06.2024 16:22:21 2019-2023 Total Vacs Vacs Alloted (Per Yr) Distributed 450 90 30 Per Tech Arm and Arms Cat I Cat II Proportionate for Other Arm and Engrs 30 15 Services wef 2022.
Sigs 30 10 EME 30 15
                                                    OAS         Proportionate   -
                                                    TOTAL       90              40
                                2024-2028
                                        325        65                                    {*8 Addl vacs allotted to Officers of
                                                    Arms         Cat I          Cat II   other Arm & Services}
                                                    Engrs        20             15       Based on study Report approved by
                                                    Sigs         21             10       COAS
                                                    EME          19             15
                                                    OAS          05             +8*
                                                    TOTAL        65             48

                                                                                                "
10. During the course of submissions before us it was argued by learned counsel for the respondents that the vacancies for other Arms & Services have now been increased to 13 i.e. 05 in Category-I & 08 in Category-II; thus, enhancing their chances of success. If that be so, the grievance of the applicants should not have occurred at all. However, the grievance of the applicants is with respect to vacancies in the Cat-I as the restrictions and conditions imposed consequent to promulgation of letter dated 02.01.2024 has led to disqualification of the applicants who have appeared in the written examination and if successful; are to undertake the GATE interview which is underway while the interim prayer is being heard. xxx xxx xxx"

11. It is the submission on behalf of the respondents, that as per the policy decision of the respondents, the vacancy position has been brought down to five. However, in terms of the said interim order passed by the learned AFT, the respondents shall consider the said vacancy position to be six, and abide by the directions passed by the learned AFT.

12. He further submits that the courses shall commence only in the month of July as per the schedule of the respective IITs, and other institutions. Thus, he submits that there is no urgency in the present matter.

13. At this stage, learned counsel appearing for the petitioners submits that the petitioners had to approach this Court, owing to the vacations, as the learned AFT is not in session. He further submits that the aforesaid paragraphs, as relied Signature Not Verified Digitally Signed By:AMAN UNIYAL Signing Date:25.06.2024 16:22:21 upon by learned counsel for the respondents, pertain to the changed policy of 2024, which shall not be applicable to the petitioners, as the petitioners are to be governed by the 2022 policy.

14. Having heard learned counsels for the parties, this Court is of the view that the substantive issue, is already pending before the learned AFT. In case the petitioners need any clarification with respect to the order dated 29th May, 2024 passed by the learned AFT, the petitioners are at liberty to move an appropriate application before the learned AFT, in that regard.

15. As and when such application for clarification of the aforesaid order is filed by the petitioners, the same shall be taken up by the learned AFT, and orders shall be passed in accordance with law.

16. Accordingly, no further orders are required to be passed in the present petition.

17. The present petition is disposed of, in the aforesaid terms.

MINI PUSHKARNA (VACATION JUDGE) DHARMESH SHARMA (VACATION JUDGE) JUNE 24, 2024/sa Signature Not Verified Digitally Signed By:AMAN UNIYAL Signing Date:25.06.2024 16:22:21