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

Rattani Koul And Ors vs State Of J&K And Others on 17 March, 2021

Author: Sanjeev Kumar

Bench: Sanjeev Kumar

                                                                           S.No. 476

               HIGH COURT OF JAMMU AND KASHMIR
                          AT JAMMU

                                                     SWP No. 1736/2009




Rattani Koul and ors                                                 ...Petitioner(s)


                           V/s

State of J&K and others                                         ...Respondent(s)




Coram: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE


                                         ORDER

This matter pertains to the service dispute and the same is now amenable to the jurisdiction of the Central Administrative Tribunal (CAT), Jammu Bench in view of Notification No.G.S.R.267(E) dated 29th April, 2020 read with Notification No.G.S.R.317(E) dated 28th May, 2020, issued by the Ministry of Personnel, Public Grievances and Pensions (Department of Personnel and Training).

Accordingly, this writ petition is transferred to the Central Administrative Tribunal, Jammu bench at Jammu. Registry shall transmit the record to the Tribunal forthwith.

(Sanjeev Kumar) Judge JAMMU:

17.03.2021 Anil Raina, Addl Reg/Secy Whether the order is speaking : Yes Whether the order is reportable: Yes/No