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 4, Cited by 1]

Punjab-Haryana High Court

Smt. Lali Devi & Others vs Union Of India & Ors on 11 March, 2010

RSA No.2842 of 2004
                                      1



  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH



                              RSA No. 2842 of 2004
                              Date of Decision: 11.03.2010



Smt. Lali Devi & others
                                                       ........... Appellants

                        Vs.

Union of India & Ors.
                                                     .......... Respondents



Coram: Hon'ble Mr. Justice Vinod K.Sharma


PRESENT:          Mr. Arun Singla, Advocate
                  for the appellants.

                  Ms. Meenakshi Chaudhry, Advocate,
                  for Mr. Ram Chander, Sr. Panel Counsel
                  for Union of India.

                              *****

Vinod K.Sharma,J.

This appeal by the plaintiff / appellants is directed against the judgment and decree passed by the learned Courts below vide which suit filed by the plaintiff / appellants for declaration to challenge the order of punishment to be null and void, was dismissed.

In appeal the judgment and decree passed by the learned trial Court was affirmed.

The plaintiff / appellants preferred a regular second RSA No.2842 of 2004 2 appeal against the judgment and decree which was admitted on the following substantial question of law :-

" It is contended that Roshan Lal has rendered pensionable service on the date he disappeared on 22.5.1984 and he has never been heard thereafter a declaration has been obtained by heirs of Roshan Lal that he is dead. It is contended that in these circumstances his dismissal was not justified.
Reliance is place on Smt. Sandhaya Devi v. Union of India and others 1997(2) SLJ 1614, Smt. Harnandi v. Union of India and others 2002(1) PLJ 66 and Ram Niwas Meena v. Union of India & Others 2002(1) FLJ 70."

When this case came up for hearing before this court, counsel for the respondents referred to Section 34 of the Armed Forces Tribunal Act, 2007 (for short "the Act") to plead that the case is required to be transferred to the Armed Forces Tribunal (hereinafter called "AFT"). Section 34 of the Act reads as under:-

"Transfer of pending cases.-(1) Every suit, or other proceedings pending before any court including a High Court or other authority immediately before the date of establishment of the Tribunal under this Act, being a suit or proceeding the cause of action whereon it is based, is such that it would have been within the jurisdiction of the Tribunal, if it had arisen after such RSA No.2842 of 2004 3 establishment within the jurisdiction of such Tribunal, stand transferred on that date to such Tribunal.
(2). Where any suit, or other proceeding stands transferred from any court including a High Court or other authority to the Tribunal under sub-section (1),-
(a) the court or other authority shall, as soon as may be, after such transfer, forward the records of such suit, or other proceeding to the Tribunal;
(b) the Tribunal may, on receipt of such records, proceed to deal with such suit, or other proceeding, so far as may be, in the same manner as in the case of an application made under sub-section (2) of section 14 from the stage which was reached before such transfer or from any earlier stage or de novo as the Tribunal may deem fit."

Rule 6 of the Armed Forces Tribunal (Procedure) Rules, 2008, which regulates the place of filing application before the Armed Forces Tribunal, reads as under:-

"Place of filing application.-(1) An application shall ordinarily be filed by the applicant with the Registrar of the Bench within whose jurisdiction-
(i) the applicant is posted for the time being, or was last posted or attached; or RSA No.2842 of 2004 4
(ii) where the cause of action, wholly or in part, has arisen:
Provided that with the leave of the Chairperson the application may be filed with the Registrar of the Principal Bench and subject to the orders under section 14 or section 15 of the Act, such application shall be heard and disposed of by the Bench which has jurisdiction over the matter.
(2) Notwithstanding anything contained in sub-

rule (1), a person who has ceased to be in service by reason of his retirement, dismissal, discharge, cashiering, release, removal, resignation or termination of service may, at his option, file an application with the Registrar of the Bench within whose jurisdiction such person is ordinarily residing at the time of filing of the application."

Thus, as per Rule 6(2) of the Rules referred to above, the persons, who have ceased to be in service by reasons of retirement, dismissal, discharge, cashiering, release, removal, resignation or termination, can file application before Registrar of the bench within whose jurisdiction such persons are ordinarily residing. Accordingly, the appellant would be entitled to invoke the jurisdiction of AFT at Chandi Mandir as he is resident of place under the jurisdiction of the Tribunal at Chandi Mandir.

In view of the above legal provisions, the case is transferred to the Tribunal constituted under the Act. The Registry is RSA No.2842 of 2004 5 directed to transfer the records of the present regular second appeal to the AFT at Chandi Mandir.

Disposed of accordingly.

The parties through their counsel are directed to appear before the learned Tribunal on 9.4.2010.




11.03.2010                                   (Vinod K. Sharma)
   'sp'                                           Judge