Allahabad High Court
Kishor Mishra vs Union Of India Thr Is Sec. Mini. Of … on 2 April, 2010
Court No. - 26 Case :- WRIT - A No. - 53534 of 2006 Petitioner :- Kishor Mishra Respondent :- Union Of India Thr Is Sec. Mini. Of Defence And Others Petitioner Counsel :- Hare Krishna Mishra Respondent Counsel :- A.D.G.I. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Shri S.S.
Tiwari, learned counsel for the Central Government.
This writ petition raises a dispute which is within the
jurisdiction of Armed Forces Tribunal constituted under the
Armed Forces Tribunal Act, 2007.
Therefore, in view of Section 34 of the Armed Forces
Tribunal Act, 2007 and the decision of this Court in the case
of Devi Saran Mishra Vs. The Union of India (W.P. No.
6237/1990) decided on 25.02.2010, let the records of the
present writ petition be transmitted to the Armed Forces
Tribunal at Lucknow.
Order Date :- 2.4.2010
Akv