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 4, Cited by 0]

Delhi High Court

Union Of India & Ors. vs No. 40634Z Lt. Ak Thapa (Released) on 11 December, 2024

Author: Navin Chawla

Bench: Navin Chawla

                  $~81
                  *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                             Date of decision: 11.12.2024

                  +      W.P.(C) 17139/2024
                         UNION OF INDIA & ORS.                         .....Petitioners
                                       Through:            Mr.    Harish      Vaidyanathan
                                                           Shankar, Sr. Adv. with Mr.
                                                           Viplav Acharya, Mr. Srish
                                                           Kumar and Mr. Alexander
                                                           Mathai, Advs.

                                            versus

                         NO. 40634Z LT. AK THAPA (RELEASED) .....Respondent
                                         Through: Mr. Anand Shankar Jha and Mr.
                                                  Sachin Mintri, Advs.

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

CM APPL. 72768/2024 (exemption)

1. Allowed, subject to all just exceptions.

2. Application stands disposed of.

W.P.(C) 17139/2024, CM APPL. 72769/2024 and CM APPL.

72770/2024

3. This petition has been filed challenging the Order dated 07.07.2023 passed by the learned Armed Forces Tribunal (in short, „AFT‟), Principal Bench, New Delhi in Original Application (hereinafter referred to as, „OA‟) No. 2240/2019, titled Lt. A.K. Thapa (Released) v. Union of India and Ors., partially allowing the O.A Signature Not Verified Digitally Signed W.P.(C) 17139/2024 Page 1 of 4 By:NEELAM Signing Date:17.12.2024 14:57:36 filed by the respondent herein with the following directions:-

"35. The respondents are thus directed to calculate, sanction and issue the necessary PPO to the applicant for grant of invalid pension as well as from the date of invalidment, within a period of three months from the date of receipt of copy of this order and the amount of arrears shall be paid by the respondents, failing which the applicant will be entitled for interest @6% p.a. from the date of receipt of copy of the order by the respondents."

4. The learned senior counsel for the petitioners submits that apart from the other infirmities in the Impugned Order, the learned AFT has also held that the words in clause 2 of the Ministry of Defence letter dated 16.07.2020, which states that the requirement of the Armed Forces Personnel "to be permanently incapacitated from civil employment as well" for the grant of Invalid Pension, are wholly unconstitutional.

5. The learned senior counsel for the petitioners submits that there was no challenge laid by the respondent to the above policy letter in the OA filed by the respondent before the learned AFT. In fact, there was no prayer made by the respondent for the grant of invalid pension; the only prayer of the respondent was for grant of disability pension, which has been rejected by the learned AFT in the Impugned Order. He submits that, therefore, apart from there being no occasion for the learned AFT to have determined the eligibility of the respondent for grant of invalid pension or the constitutional validity of Clause (2) of the letter dated 16.07.2020, an opportunity to defend the same was also not granted to the petitioners. He submits that, therefore, the Impugned Order is liable to be set aside by this Court in exercise of its Signature Not Verified Digitally Signed W.P.(C) 17139/2024 Page 2 of 4 By:NEELAM Signing Date:17.12.2024 14:57:36 power under Article 226 of the Constitution of India.

6. On the other hand, the learned counsel for the respondent, who appears on advance notice, submits that by an Order dated 17.05.2024 passed in M.A. 1721/2024 with M.A Nos. 4608-4609/2023 passed in the above OA by the learned AFT, leave has been granted to the petitioners to assail the Order dated 07.07.2023 passed in the above OA before the Supreme Court.

7. Placing reliance on Section 31(3) of the Armed Forces Tribunal Act, 2007 (in short, „AFT Act‟), he submits that once leave is granted, the appeal is deemed to be pending before the Supreme Court. He submits that, therefore, this Court should not exercise its powers under Article 226 of the Constitution of India to examine the plea raised by the petitioners.

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

9. Section 31 of the AFT Act reads as under:-

"31. Leave to appeal.--
(1) An appeal to the Supreme Court shall lie with the leave of the Tribunal; and such leave shall not be granted unless it is certified by the Tribunal that a point of law of general public importance is involved in the decision, or it appears to the Supreme Court that the point is one which ought to be considered by that Court.
(2) An application to the Tribunal for leave to appeal to the Supreme Court shall be made within a period of thirty days beginning with the date of the decision of the Tribunal and an application to the Supreme Court for leave shall be made within a period of thirty days beginning with the date on which the application for leave is refused by the Tribunal.
(3) An appeal shall be treated as pending until any Signature Not Verified Digitally Signed W.P.(C) 17139/2024 Page 3 of 4 By:NEELAM Signing Date:17.12.2024 14:57:36 application for leave to appeal is disposed of and if leave to appeal is granted, until the appeal is disposed of; and an application for leave to appeal shall be treated as disposed of at the expiration of the time within which it might have been made, but it is not made within that time."

10. Sub Section (3) of Section 31 of the AFT Act, creates a deeming fiction providing that if the leave to appeal is granted by the learned AFT, until the appeal is disposed of, such appeal shall be treated to be pending before the Supreme Court.

11. In the present case, the effect of the Order dated 17.05.2024 passed by the learned AFT, therefore, shall be that the appeal filed by the petitioners to challenge the Order dated 07.07.2023 is pending before the Supreme Court. There cannot be two alternate remedies simultaneously taken by the petitioners to challenge the same order.

12. We, therefore, do not deem it fit to exercise our powers under Article 226 of the Constitution of India in the present petition, a statutory remedy having already been availed of by the petitioners and pending adjudication.

13. We, therefore, dismiss this writ petition. However, we make it clear that we have not expressed any opinion on the merits of the claim made by the petitioners.

NAVIN CHAWLA, J SHALINDER KAUR, J DECEMBER 11, 2024 SU/B/as Click here to check corrigendum, if any Signature Not Verified Digitally Signed W.P.(C) 17139/2024 Page 4 of 4 By:NEELAM Signing Date:17.12.2024 14:57:36