Citation : 2023 Latest Caselaw 426 Del
Judgement Date : 1 February, 2023
2023/DHC/000689
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Reserved: 6th January, 2023
Date of Decision: 1st February, 2023
1
+ W.P.(C) 8171/2020
AMAR SINGH EX NB SUB & ORS. ..... Petitioner
Through: Mr. Suraj Mal Dalal, Advocate
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Harish Vaidyanathan
Shankar,CGSC with Mr. Srish
Kumar Mishra,Sagar Mehlawat,
Alexander MathaiPaikaday,
Advocate with
MajorParthoKatyayan, for Arrmy.
2
+ W.P.(C) 9627/2020
COL MUKUL DEV ..... Petitioner
Through: None
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Harish Vaidyanathan
Shankar, CGSC with Mr. Srish
Kumar Mishra, Sagar Mehlawat,
Alexander Mathai Paikaday,
Advocate with Major
ParthoKatyayan, for Army.
Signature Not Verified W.P.(C) 8171/2020 & Connected Matters Page 1 of 10
Digitally Signed
By:PRIYANKA ANEJA
Signing Date:01.02.2023
15:22:00
2023/DHC/000689
3
+ W.P.(C) 1145/2021
EX AC ASHOK KUMAR DUBEY ..... Petitioner
Through: Mr. Randhir Singh Kalkal,
Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Ms. Shubhra Parashar, Advocate
withMr. Virender Pratap Singh
Charak,Advocates.
GP Capt. AmulyaDayal and
SGTMritunjay, for Airforce.
4
+ W.P.(C) 1720/2021 & CM APPLs.4963-4964/2021
EX CPL MADAN KUMAR SINGH ..... Petitioner
Through: Mr. Varun Singh, Advocate with
Ms.Alankriti Dwivedi, Mr.
Akshay Dev,Mr. Ytharth Kr. and
Mr. Pankaj Kr.Modi, Advocates.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Harish Vaidyanathan
Shankar, CGSC with Mr. Srish
Kumar Mishra, Sagar Mehlawat,
Alexander Mathai Paikaday,
Advocate with Major
ParthoKatyayan, for UOI.
5
+ W.P.(C) 2513/2021
GP. CAPT. HARBAKSH SINGH MANIANI..... Petitioner
Through: Mr. Naveen R. Nath, Senior
Advocatewith Mr. Rahul Jain,
Advocate.
Signature Not Verified W.P.(C) 8171/2020 & Connected Matters Page 2 of 10
Digitally Signed
By:PRIYANKA ANEJA
Signing Date:01.02.2023
15:22:00
2023/DHC/000689
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Dev P. Bhardwaj and
Ms. Anubha Bhardwaj, Advocates
Mr. G.D. Sharma, SPGC.
6
+ W.P.(C) 3402/2021 & CM APPL.10345/2021
GP CAPT BHUPINDER SINGH ..... Petitioner
Through: Mr. P.K Dhaka, Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Harish Vaidyanathan
Shankar, CGSC with Mr. Srish
Kumar Mishra, Sagar Mehlawat,
Alexander Mathai Paikaday,
Advocate with Major
ParthoKatyayan, for UOI.
7
+ W.P.(C) 6483/2021 & CM APPLs.9793/2022 & 52371/2022
WING COMMANDER SHYAM NAITHANI..... Petitioner
Through: Mr. Ankur Chibber, Advocate
withMr. Karn Deo Baghel, Mr.
H.S.Tiwari, Mr. Anshuman
Mehrotra,Mr. Nikunj Arora and
Mr. ArjunPanwar, Advocates.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Vikram Jetly CGSC withMs.
Shreya Jetly, Advocate.
8
+ W.P.(C) 9846/2021 & CM APPL.30324/2021
Signature Not Verified W.P.(C) 8171/2020 & Connected Matters Page 3 of 10
Digitally Signed
By:PRIYANKA ANEJA
Signing Date:01.02.2023
15:22:00
2023/DHC/000689
735458 SGT JITENDRA SINGH ..... Petitioner
Through: Mr. P.M Tiwari, Advocate.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Rajendra Sahu, Advocate and
Mr. Akhil Anand, Advocate with
GPC Capt. AmulyaDayal,
CGT. Mritunjay for Air Force.
9
+ W.P.(C) 5273/2021 & CM APPLs.16227/2021 and 18656/2021
WG CDR VIDHU SINGH ..... Petitioner
Through: Mr. Ankur Chibber, Advocate
with Mr. Karn Deo Baghel, Mr.
H.S. Tiwari, Mr. Anshuman
Mehrotra, Mr. Nikunj Arora and
Mr. Arjun Panwar, Advocates.
versus
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Harish Vaidyanathan
Shankar, CGSC with Mr. Srish
Kumar Mishra, Sagar Mehlawat,
Alexander Mathai Paikaday,
Advocate with Major
ParthoKatyayan, for UOI.
10
+ W.P.(C) 13013/2021 & CM APPL.2828/2022
GP CAPT D VISWANATH ..... Petitioner
Through: Mr. Deepak Bansal, Advocate.
versus
Signature Not Verified W.P.(C) 8171/2020 & Connected Matters Page 4 of 10
Digitally Signed
By:PRIYANKA ANEJA
Signing Date:01.02.2023
15:22:00
2023/DHC/000689
UNION OF INDIA & ORS. ..... Respondents
Through: Mr. Sushil Raaja, Advocate
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
HON'BLE MS. JUSTICE NEENA BANSAL KRISHNA
JUDGEMENT
NEENA BANSAL KRISHNA, J:
1. A reference has been made in the aforementioned case of Amar Singh Ex NB Sub &ors to determine whether the right of Appeal against the Final Orders of the Armed Forces Tribunal under Sections 30 and 31 of the Armed Forces Act, 2007 (Hereinafter referred to as Act, 2007), excludes the remedy of Judicial Review by the High Court in exercise of its Writ Jurisdiction. It reads as under:
"3. Learned counsel for the respondents in W.P.(C) 8171/2020 has drawn the attention of this Court to the decision dated 11.10.2022 in W.P. (C) 14385/2022 titled as Major Nishant Kaushik vs. Union of India and Ors. whereby this Court has observed as under:
"6. As apparent there from, the scope of an appeal from a final decision or order of the Tribunal before the High Court is extremely limited and is restricted to the power of judicial review, which is to be exercised only when it is examining the decision-making process or when it is to interfere only for correcting the errors of jurisdiction or when it is for correcting errors apparent on the face of record or when the Tribunal acts
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00 2023/DHC/000689
illegally. Therefore, ordinarily no appeal from a final decision or order of the Tribunal can lie before the High Court.
7. Further in terms of Section 34 of the Act, all pending matters, i.e., every petition, or other proceedings before any High Court or other forum(s) immediately before the date of establishment of the Tribunal under this Act, the cause of action whereon it is based, is such that it would have been within the jurisdiction of such Tribunal stood transferred before the Tribunal since its constitution.
9. Therefore, in view of the aforesaid, the present petition is not maintainable in the present form before this Court as the only remedy of challenging the final decision of the Tribunal lies before the Apex Court."
4. Learned counsel for the petitioners in W.P.(C) 8171/2020 has drawn the attention of this Court in Order passed by Co-ordinate Bench on15.03.2022 in W.P (C) 6483/2021 titled as Wing Commander ShyamNaithani vs. Union of India and Ors. and other batch petitions whereby observed as under:
44. The jurisdiction of High Court under Articles 226 and 227 of the Constitution cannot be bypassed merely by making a provision for direct appeal to the Supreme Court against an order of a Tribunal for the reason that the Apex Court exercises jurisdiction under Sections 30 and 31 of the Armed Forces Tribunal Act, 2007 only if a point of law of general public importance is involved. In Ex. Lac Yogesh
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00 2023/DHC/000689
Pathania (supra), the Supreme Court has clarified that appeals under the Armed Forces Tribunal Act are considered only if a point of general public importance is involved."
45. The Armed Forces Tribunal Act, 2007 excludes the administrative supervision of the High Court under Article 227(4) of the Constitution but not judicial superintendence and certainly not jurisdiction under Article 226 of the Constitution.
46. In Rojer Mathew (supra) judgment, a Constitution Bench of the Supreme Court has held that Article 226 of the Constitution does not restrict writ jurisdiction of High Courts over the Armed Forces Tribunal observing the same can neither be tampered with nor diluted. Instead, the Supreme Court has held that High Court's jurisdiction has to be zealously protected and cannot be circumscribed by the provisions of any enactment.
47. The Supreme Court in Balkrishna Ram (supra) following the earlier judgment passed by a seven-judges Bench in the case of L.Chandra Kumar (supra) has observed that the writ jurisdiction of High Courts over Tribunals cannot even be taken away by a legislative or constitutional amendments and the 2015 judgment of Union of India and Ors.
versus. Maj. Gen. Shri Kant Sharma and Anr.(supra) by a Bench of two Judges cannot overrule the law already laid down. It has also held that the remedy of a direct appeal from the
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00 2023/DHC/000689
order passed by Armed Forces Tribunal to the Supreme Court would be extremely difficult and beyond the monetary reach of an ordinary litigant. Consequently, the Supreme Court in Balkrishna Ram (supra) reinstated the right to challenge verdicts of the Armed Forces Tribunal in the High Courts.
48. However, the Writ Court while examining the judgment/order passed by the Tribunal, will exercise the power of judicial review which means that the Court shall examine the decision-making process and interfere only for correcting errors of jurisdiction or errors apparent on the face of record or if the Tribunal acts illegally. (See: Hari Vishnu Kamath (supra); Surya Dev Rai (supra) and Rajendra Diwan versus Pradeep Kumar Ranibaia and Am. (2019) 20 see 143)
49. This Court would like to emphasise, with all the power that it commands, that judicial restraint should be exercised when the reasons that a tribunal gives for its decision are being examined. Further, the writ Jurisdiction of High Court cannot be exercised the cloak of an appeal in disguise''. (See: Rajendra Diwan versus Pradeep Kumar Ranibaia and Anr., (2019) 20 SCC143).
50. Keeping in view the aforesaid conclusions, the preliminary objection raised by Union of India with regard to the maintainability of the present writ petitions is rejected. List the present batch of matters before the roster bench for consideration in accordance with the
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00 2023/DHC/000689
parameters laid down hereinabove on 21st March, 2022.
5. Accordingly, there is a difference of opinion between the two different Benches of this Court, therefore, to settle the issue primarily, let the above said petitions be further listed before the larger Bench."
2. In both the above referred cases, the petitioner had filed a Writ petition in this Court to challenge the orders of the Armed Forces Tribunal.
3. That the writ jurisdiction of the High Courts for Judicial Review is not completely ousted by the statutory Appeal mechanism provided under Sections 30 and 31 of the Act, 2007 is no longer res integra, in view of the decision of the Supreme Court in Balkrishna Ram vs Union of India and anr. (2020) 2 SCC 442.
4. In Shyam Naithani (supra) this Court held that the jurisdiction of High Court under Articles 226 and 227 of the Constitution cannot be bypassed merely by making a provision for direct Appeal to the Supreme Court against an order of a Tribunal for the reason that the Apex Court exercises jurisdiction under Sections 30 and 31 of the Act, 2007 only if a point of law of general public importance is involved.
5. While examining the identical question of law in Major Nishant Kaushik (supra), this court considered the tenets of Sections 30 and 31 of the Act, 2007 to hold that the statutory Appeal against an Order of the Armed Forces Tribunal lies only with the Hon'ble Supreme Court. The Court while dismissing the petition, had concurred with the observations in Shyam Naithani (supra), recognising the remedy of Judicial Review
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00 2023/DHC/000689
against the orders of the Armed Forces Tribunal under the writ jurisdiction of a High Court.
6. Thus, the conclusion is monosemus and there is no difference of opinion in Shyam Naithani (supra) and in Major Nishant Kaushik (supra) as both the decisions reiterate and acknowledge the jurisdiction of the High Court for Judicial Review against the Orders of the Armed Forces Tribunal.
7. The reference is answered accordingly.
8. List the matters before the Roster Bench on 09.02.2023.
NEENA BANSAL KRISHNA, J
MANMOHAN, J
SURESH KUMAR KAIT, J
FEBRUARY 1, 2023 e
Digitally Signed By:PRIYANKA ANEJA Signing Date:01.02.2023 15:22:00
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!