1989 INSC 0263 Assam Rifles Multipurpose Co-Operative Society Ltd. and Another Vs Union of India and Another Writ Petition No. 8227 of 2983 (CJI R. S. Pathak, M. H. Kania JJ) 01.05.1989 JUDGMENT PATHAK, C. J. ­ 1. This petition under Article 32 of the Constitution has been filed by two petitioners, the Assam Rifles Multi-purpose Co-operative Society Limited and Major General A. S. Guraya, AVSM (Retd.) Vice-Chairman of the said Co-operative Society. It is stated in this petition that on the north-eastern extremity of India, between latitudes 27N and on both sides of longitude 97E, within the former Tirup District in the NEFA area (now in Arunachal Pradesh) lies substantial territory which is a art of India. It is claimed that Major General Guraya as Inspector General Assam Rifles prepared a programme for setting retired defence personnel, specially of the Assam Rifles, in that region and took preparatory steps for effecting such settlement. It is asserted that about two hundred retired personnel with their families journeyed to the region and settled there on the basis of a scheme approved by the Government of India. It is alleged that the scheme assured allotment of land, grant of title deeds in respect of the allotted land, facilities for movement by air to and from Mohanbari, freedom to develop the allotted areas, grant of advance by way of loans, provision of marketing facilities for disposal of surplus produce, guaranteed supply of essential commodities and provision of the basic requirements of. life for the purpose of encouraging the all-round economic development of the area. The Co-operative Society was formed with the object of ameliorating the conditions of the settlers and for improving their economic lot. The petitioners relied on correspondence exchanged between them and the authorities of the State Government and of the Central Government and prayed for directions from this court to the respondents for grant of the reliefs indicated in the writ petition. 2. Counter-affidavits have been filed by the Government of India. Most of the allegations made by the petitioners have been denied. It is asserted that funds have been set apart and basic facilities have been provided. It is alleged that land was not allotted to Major Gen. Guraya as he did not belong to the Assam Rifles and the scheme for rehabilitation of retired personnel from that unit did not cover him. It is alleged that the has engineered this writ petition. 3. We may mention at the very outset that Major General Guraya, who appears in person before us, has categorically stated that he is not interested any more in any personal allotment. 4. The case was taken up by us on February 20, 1987 [[Assam Rifles Multipurpose Co-operative Society Ltd. v. Union of India, (1987) 2 SCC 5638 : AIR 1987 SC 1175]] and after hearing the parties we were satisfied that settlement and habitation in that region should be encouraged. The region constitutes part of Indian territory and is located on the Indian border with China and Burma. It is in the public interest and for the benefit of the public that settlement of Indian citizens should be encouraged in this area and the area should be suitably developed. In that view, on February 20, 1987 we made an order directing the Central Government to nominate a competent authority of suitable status to examine the problem to report to the Central Government to enable it to make an appropriate order for redress of the grievances of the petitioners. Pursuant to the order of this Court, a report was submitted by the present Director General, Assam Rifles in which he noted the features of the original scheme set forth in NEFA Adm. letter No. PC 42/63 of August 16/17, 1963 and thee approval with modifications of the Government of India in the Ministry of External Affairs thereto, as well as the points raised by the Assam Rifles Ex-servicemen before this court and before the Director General, Assam Rifles when the visited Vijayanagar for the purpose, and in that report, he has made a number of recommendations in support of the scheme to settle Assam Rifles Ex- servicemen and to ensure that the various facilities and concessions originally promised to them are provided. We had directed in our order of February 20, 1987 that the final order should be made by the Government of India after consideration of the report. It seems that the government considered the recommendations at an inter Ministerial meeting held in the House Ministry on July 6, 1987 and thereafter took the decisions contained in Annexure III to the affidavit of Shri. R. K. Tandon, Deputy Secretary (NE), Ministry of Home Affairs, New Delhi, It appears that the government has decided that the Assam Rifles Ex-servicemen who have been allotted 10-11-acres of prime and per family in a valley should be provided with agricultural input facilities including animal husbandry, fertilizers, insecticides as well as horticultural support under the normal schemes run by the State Government, that the State Government should be requested to issue specific letters in respect of each family to enable it to obtain loans from banks and other financial institutions, that while free air-lifts were not possible, the State Government should be asked to find out whether the subsidised rate of Rs. 89 per flight per head could be further reduced and that in any event no charges be levied for abortive flights, that while a full time doctor is already posted in Vijayanagar, the State Government should be requested to post a mid-wife to the Vijayanagar hospital and to arrange for periodical visits of a gynaecologist, that the State PWD be requested to undertake the repair of the suspension bridges forthwith, that the mull-purpose Co-operative Society should apply to the State Government for recognition, and that a meeting be called to sort out the difficulties in the disbursal of pension by the Department of Posts and that on issues such as grant of citizenship, loans etc. the position indicated in the minutes of the inter-Ministerial meeting held on July 6, 1987 should be maintained. 5. The report of the present Director General Assam Rifles and the decisions taken by the Central Government thereupon have been considered by us in the light of the submissions made by the parties. The decisions of the Central Government placed before us refer to requests to be made to the State Government provide some of the facilities required by the settlers. Reference has already been made to those matters earlier More than sufficient time has passed,. and it is desirable to ascertain what action has been taken by the State Government pursuant to those requests of the Central government. Certain supplementary directions are necessary from this court, and we make them now" : (1) The Central Government and the State Government should decide between them as to which of them will give loans to the settlers and to what extent. (2) The Central government should direct that the existing Post Office establishment be enlarged to handle disbursement of pensions. (3) The State Government should upgrade thee existing middle schools to the status of a high school and make adequate provisions for additional seats in the student hostel to absorb the corresponding increase in the number of students resulting from such upgradation. (4) The grant of domicile certificates should be considered in relation to the settlers, at least in respect of the members of the petitioner society. 6. The case will now he listed on august 1, 1989 before which date respondent 1, the Union of India, and respondent 2, the State of Arunachal Pradesh, will file affidavits indicating the action adopted by them pursuant to the decisions taken at the inter-Ministerial meeting mentioned earlier and pursuant to the directions made by this Court in this Order.