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 2, Cited by 3]

Rajasthan High Court - Jaipur

Deshraj Singh vs Union Of India And Ors on 11 November, 2009

Author: Ajay Rastogi

Bench: Ajay Rastogi

    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

  	SB Civil Writ Petition No. 3498/2008
Deshraj Singh
Versus.
Union of India &  ors.

DATE OF ORDER     :      11/11/2009
HON'BLE MR. JUSTICE AJAY RASTOGI

Mr. Deen Dayal on behalf of Mr. Karanpal Singh,  for petitioner.
	

The dispute raised in the instant petition is appealable under the Armed Forces Tribunal Act, 2007 which provides effective remedy of appeal and Section 34 stipulates that all pending matters in any Court including High Court shall be transferred to the Tribunal immediately on its constitution. It has been informed that Bench of the Tribunal has been established at Jaipur.

The Registry is accordingly directed to transfer the instant petition to the Bench of the Tribunal at Jaipur for further adjudication. The parties may appear before the Tribunal on 25/11/2009.

The writ petition stands disposed of accordingly as having been transferred to the Bench of Army Tribunal at Jaipur. [AJAY RASTOGI], J.

Raghu/3498-CW-2008--final.doc