Rajasthan High Court – Jodhpur
Praveen Kumar … vs Union Of India & Ors on 4 December, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 2351 of 2008
PRAVEEN KUMAR (EX-RE.NO.15334853P)
V/S
UNION OF INDIA & ORS.
Mr. NIRAJ JAIN, for the appellant / petitioner
Mr. VK MATHUR, for the respondent
Date of Order : 4.12.2009
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 /