High Court Punjab-Haryana High Court

Pritam Lal vs Union Of India & Others on 6 September, 2011

Punjab-Haryana High Court
Pritam Lal vs Union Of India & Others on 6 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Misc.No.12134 of 2011 &
                         Civil Writ Petition No.6936 of 1996
                         Date of Decision: September 06, 2002

Pritam Lal
                                                         ...Petitioner

                                 Versus

Union of India & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present:     Dr.Sushil Gautam, Advocate,
             for the petitioner.

                         *****

RANJIT SINGH, J.

The prayer made in the application is for transferring the
case to the Armed Forces Tribunal.

Notice of the application to the non-applicants.
At this stage, Ms.Urmil Gupta, Advocate appears and
accepts notice on behalf of Union of India.

In view of the provisions contained in the Armed Forces
Tribunal Act
, 2007, the present case is mandatorily required to be
transferred to the Armed Forces Tribunal constituted under the Act.
The Registry is directed to transfer the records of the present petition
to the Armed Forces Tribunal at Chandi Mandir.

Disposed of accordingly.

September 06, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE