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]

Rajasthan High Court - Jodhpur

Nc ( E ) I J Singh (S. No. 819309 K) vs Union Of India & Ors on 27 November, 2009

Author: N P Gupta

Bench: N P Gupta

  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


                      CIVIL WRIT No. 1855 of 2009

              NC ( E ) I    J     SINGH (S. NO. 819309 K)
                                     V/S
                                UNION OF INDIA & ORS

    Mr. SK NANDA, for the appellant / petitioner

    Mr. KULDEEP MATHUR, for the respondent

    Date of Order : 27.11.2009

                          HON'BLE SHRI N P GUPTA,J.

                                   ORDER

-----

It is informed by the Registry on the basis of information received from the Registrar of the Tribunal that as per the provisions of Armed Forces Tribunal Act, 2007, the Tribunal has been established and has started functioning.

In my view, that being the factual position, in view of the provisions of Section 34 of the said Act read with the provisions of Section 3(o) of the said Act, the matter stands transferred to the said Tribunal. The Registry to take necessary steps in this regard under Sub-section 2.

As such the writ petition stands disposed of.

( N P GUPTA ),J.

/ tarun /