Allahabad High Court High Court

Arun Deo Narain Rai vs Union Of India And Others on 2 April, 2010

Allahabad High Court
Arun Deo Narain Rai vs Union Of India And Others on 2 April, 2010
Court No. - 26

Case :- WRIT - A No. - 69140 of 2006

Petitioner :- Arun Deo Narain Rai
Respondent :- Union Of India And Others
Petitioner Counsel :- Ankit Gaur
Respondent Counsel :- A.S.G.I.,H.C. Dubey

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and Shri Harish Chandra
Dubey, counsel for the respondents.

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 Devi Saran Misra Vs.
The Union of India, writ petition No. 6237 of 1990 decided on
25.2.2010, let the records of the present writ petition be
transmitted to the Armed Forces Tribunal at Lucknow.

Order Date :- 2.4.2010
Sahu