High Court Rajasthan High Court - Jodhpur

Kiran Singh Rathore vs Union Of India & Ors on 27 November, 2009

Rajasthan High Court – Jodhpur
Kiran Singh Rathore vs Union Of India & Ors on 27 November, 2009
  IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
  --------------------------------------------------------


                      CIVIL WRIT No. 1695 of 2003

                               KIRAN SINGH RATHORE
                                   V/S
                              UNION OF INDIA & ORS

    Mr. SK MALIK, for the appellant / petitioner

    Mr. VK MATHUR, for the respondent

    Date of Order : 27.11.2009

                          HON'BLE SHRI N P GUPTA,J.

                                  ORDER

—–

It is informed by the Registry on the basis of

information received from the Registrar of the Tribunal that

as per the provisions of Armed Forces Tribunal Act, 2007, the

Tribunal has been established and has started functioning.

In my view, that being the factual position, in view

of the provisions of Section 34 of the said Act read with the

provisions of Section 3(o) of the said Act, the matter stands

transferred to the said Tribunal. The Registry to take

necessary steps in this regard under Sub-section 2.

As such the writ petition stands disposed of.

( N P GUPTA ),J.

/ tarun /