Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hav/Aec Shyamvir Singh vs Union Of India (Uoi) And Ors.
2007 Latest Caselaw 885 Del

Citation : 2007 Latest Caselaw 885 Del
Judgement Date : 30 April, 2007

Delhi High Court
Hav/Aec Shyamvir Singh vs Union Of India (Uoi) And Ors. on 30 April, 2007
Author: T Thakur
Bench: T Thakur, S Aggarwal

ORDER

T.S. Thakur, J.

1. The petitioner is working as a Havildar in the Army Education Corps. He was at the relevant time posted in Head Quarter, 301, Infantory Brigade. A request for deployment of 100 personnel on UN mission for the democratic Republic of Congo appears to have been received by the Indian Government pursuant to which 100 personnel including 17 officers, 6 JCOs and 77 ORs belonging to different Arms/Services were selected and deputed for the said mission in the year 2004 The tenure of the mission was for a period of one year. It is not in dispute before us that those sent on the mission have since returned home after serving their tenure. The petitioner has, all the same, filed the present writ petition complaining against his exclusion from the mission. He has prayed for a mandamus directing the respondents to strictly follow the policy circular in terms of letter dated 22nd November, 2001 issued by the Army Headquarters on the subject. His grievance appears to be that while chosing the members comprising the Peace Keeping Mission, the authorities have violated the said policy to the prejudice of the petitioner in as much as inclusion in a foreign Peace Keeping Mission implies certain advantages and benefits in terms of pay and allowances which the others have enjoyed while the petitioner has been deprived of the same on account of his arbitrary exclusion from the mission.

2. The respondents have filed a short affidavit followed by a detailed counter affidavit in which they have justified the selection of 100 member Peace Keeping Mission for serving in Congo. The allegation that the respondents have violated the prevalent policy for selection of the members of the mission to the prejudice of the petitioner has been denied.

3. We have heard the learned Counsel for the parties at some length and perused the record. As noticed earlier the mission was to serve only for a period of one year. That period is admittedly over long time back. The members of the mission have also returned home. The question of selecting or deputing the petitioner to be a part of the said mission, therefore, does not arise. Mr. Kauntae, however, argued that the respondents may consider the petitioner's claim for a similar deputation in future strictly in accordance with the policy and standing orders and instructions. Mr. Kait had no difficulty in making a statement that the respondents would, while sending similar Peace Keeping Mission to other countries, keep the provisions of the prevalent policies and instructions and circulars issued from time to time in that regard, in view. He submitted that in case according to the said policy decisions, orders and circulars, the petitioner is found to be eligible for selection and deputation as a member of any mission, that may in future leave the shores of this country, he may be considered and sent for the same. That submission, in our opinion, should sufficiently allay the apprehension of the petitioner that he may be excluded from consideration even in future for being deputed as a member of a foreign mission.

4. This writ petition is, in the above circumstances, disposed of with the observation that while sending a Peace Keeping Mission in future, the respondents shall follow the policy guidelines, circulars, instructions, if any, issued on the subject from time to time and if according to the said guidelines and instructions, the petitioner is also found to be eligible for such deputation, his case shall also be considered along with other eligible candidates.

5. No Costs.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter