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]

Jammu & Kashmir High Court

Dewan Chand vs State And Others on 1 July, 2021

Author: Sindhu Sharma

Bench: Sindhu Sharma

                                                                                              Sr. No. 415

                           HIGH COURT OF JAMMU AND KASHMIR AT JAMMU
                                                  (Through Virtual Mode)
                                                                          SWP No. 1370/2011
                                                                          IA No. 1982/2011

                  Dewan Chand                                                     .... Petitioner/Appellant(s)

                                                       Through:- None

                                                 V/s

                  State and others                                                           .....Respondent(s)

                                                       Through:- None

                  CORAM : HON'BLE MRS. JUSTICE SINDHU SHARMA, JUDGE
                                                        ORDER

01. Petitioner through the present petition seeks quashment of communication dated 07.02.2011 and Order dated 22.06.2011 whereby the promotion of the petitioner to the post of Assistant Programmer was cancelled.

02. The Ministry of Personnel, Public Grievances and Pensions (Department of Personnel and Training) has issued Notification No. G.S.R. 276(E) dated 29.04.2020 read with Notification No. G.S.R. 317(E) dated 28.05.2020 vide which the jurisdiction to decide the service disputes of the employees of the Union Territory of Jammu and Kashmir and Ladakh has been conferred on the Central Administrative Tribunal, Jammu Bench. Thus, the jurisdiction to hear the service disputes of employees of the Union Territory of J&K lies with the Central Administrative Tribunal in the first instance.

03. In view of the above, the present petition is transferred to the Central Administrative Tribunal, Jammu Bench and let the records of the same be sent to the Central Administrative Tribunal, Jammu Bench. The Tribunal shall issue notice of appearance to the parties for further proceedings.

04. Disposed of alongwith IA.

(Sindhu Sharma) Judge JAMMU 01.07.2021 SHIVALEE KHAJURIA SUNIL-II 2021.07.03 11:33 Whether the order is speaking : Yes/No I attest to the accuracy and Whether the order is reportable : Yes/No integrity of this document