Patna High Court – Orders
Ram Awtar Sharma vs The Union Of India &Amp; Ors on 25 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3688 of 2011
RAM AWTAR SHARMA SON OF LATE DHANUSH DHARI SHARMA,
RESIDENT OF VILLAGE TILAKPUR, P.O. TILAKPUR, P.S.
SULTANGANJ, DISTRICT BHAGALPUR (BIHAR).
... ... PETITIONER.
Versus
1. THE UNION OF INDIA THROUGH DEFENCE SECRETARY, DEPARTMENT
OF DEFENCE, NEW DELHI.
2. THE SECRETARY, MINISTRY OF FINANCE (DEPARTMENT OF
EXPENDITURE (DEFENCE DIVISION), NEW DELHI.
3. THE CHIEF OF THE ARMY STAFF, ARMY HEAD QUARTER, NEW
DELHI.
4. THE COMMANDING OFFICER, RECORDS, SENA CHIKITSA CORPS
ABHILEKH, ARMY MEDICAL CORPS RECORDS C/O 56 APO,
LUCKNOW-2.
5. THE ACCOUNT OFFICER(PENSION) P.C.D.A.(P), ALLAHABAD.
6. THE COMMANDANT A.M.C. CENTRE, LUCKNOW.
7. THE MINISTRY OF DEFENCE, D(PENSION GRIEVANCES CELL), 227
'B' WING SENA BHAWAN, NEW DELHI.
8. THE MAZOR, OFFICER-IN-CHARGE LEGAL CELL FOR OFFICER IN-
CHARGE RECORDS. SENA CHIKITSA CORPOS ABHILEKH KARYALAYA,
ARMY MEDICAL CORPS RECORDS OFFICE, PIN-900450 C/O 56
APO.
... ... RESPONDENTS.
-----------
2. 25.2.2011. Perused the office note.
Learned counsel for the petitioner,
Shri Shashidhar Jha in presence of learned
counsel for the Union of India, submits
that the petitioner may be granted liberty
to approach the authority concerned,
particularly Arms Forces Tribunal
functioning at Calcutta. Prayer is allowed.
This writ petition is dismissed as
withdrawn with liberty as indicated above.
N.H./ ( Rakesh Kumar,J.)