Patna High Court – Orders
Ex.Hav.Hiraman Prasad Singh vs The Union Of India &Amp; Ors on 7 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4264 of 2009
EX.HAV.HIRAMAN PRASAD SINGH ARMY NO.14507822, SON OF
LATE LAXMI SINGH, RESIDENT OF VILLAGE NIYAI, P.O.
MURADABAD KALA, P.S. SASARAM, DISTRICT ROHTAS (BIHAR).
... ... PETITIONER.
Versus
1. THE UNION OF INDIA THROUGH THE DEFENCE SECRETARY, ARMY
H.Q. DEFENCE H.Q., NEW DELHI.
2. THE CHIEF OF THE ARMY STAFF, ARMY H.Q., DEFENCE H.Q., NEW
DELHI.
3. THE DIRECTOR GENERAL OF EME, EME DIRECTORATE, ARMY H.Q.,
DEFENCE H.Q., LNEW DELHI.
4. THE OFFICER INCHARGE, PCDA(R) ALLAHABAD, U.P.
5. THE RECORD OFFICER, EMEM RECORDS, SECUNDERABAD (A.P.).
... ... RESPONDENTS.
-----------
2. 7.3.2011. In view of Section-34 of the Armed
Forces Tribunal Act,2007 as well as in the
light of the order dated 22.12.2010 passed
in C.W.J.C. No.17959 of 2009 (Dinesh
Sharma, Ex-Nayak, Honorary Havildar Vs.
Union of India & Ors.), the office is
directed to transmit the records of the
aforesaid case to the Armed Forces
Tribunal, situated at Kolkata (West
Bengal).
NKS/- ( Rakesh Kumar,J.)