High Court Jharkhand High Court

Prithvi Singh vs Union Of Inida & Ors on 16 March, 2011

Jharkhand High Court
Prithvi Singh vs Union Of Inida & Ors on 16 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P. (S) No. 2125 of 2007
                Prithvi Singh                   ...    ...     ...   ...    Petitioner
                                       Versus
                Union of India and others       ...    ...     ...   ...    Respondents
                                       ------
                CORAM:          HON'BLE MR. JUSTICE J.C.S. RAWAT
                                       ------
                For the Petitioner:             None
                For the Respondents:            J.C. to A.S.G.I.
                                       ------

                I.A. No.3718 of 2010
4/ 16.03.2011

The Union of India has filed this interlocutory application to transfer the
matter to the Army Tribunal.

Heard the learned counsel for the respondents. No body appears for the
petitioner.

This interlocutory application is allowed. Let this matter be transferred
to the Armed Forces Tribunal at Kolkata.

(J.C.S. Rawat, J)
Manoj/cp.2