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 1, Cited by 2]

Madhya Pradesh High Court

Amlesh Kumar Upadhyay vs Union Of India on 20 July, 2012

                   Writ Petition No.4553/2011 (S)
20.7.2012

Counsel for the parties present.

This petition, under Articles 226/227 of the Constitution, is directed against the order dated 10.1.2011 passed by the Armed Forces Tribunal, Regional Bench, Lucknow, whereby it has dismissed the petitioner's Transferred Application No.300/2010.

As the petitioner has a remedy of filing an appeal before the Supreme Court under section 30 of the Armed Forces Tribunal Act, 2007, we find no good reason to admit the present petition.

The petition is accordingly dismissed on the ground of efficacious remedy of appeal available to the petitioner.

The certified copy of the impugned order be returned to the petitioner subject to his filing photo copy of the same.

Certified copy as per rules.

(AJIT SINGH)                                         (SANJAY YADAV)
   JUDGE                                                   JUDGE


ps