Rajasthan High Court - Jodhpur
Nce ( Tindal) Munna Khan 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. 2147 of 2009
NCE ( TINDAL) MUNNA KHAN
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 /