High Court Jharkhand High Court

Bijoy Khalkho vs Union Of India & Ors on 18 March, 2011

Jharkhand High Court
Bijoy Khalkho vs Union Of India & Ors on 18 March, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
               W.P.(S) No. 1862 of 2010 
                        with
                  I.A. No. 577 of 2011
 Bijoy Khalkho                              ...... Petitioner 
                           Versus 
 Union of India & others                    ......Respondents                                   
                                 ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                 ­­­­­­­­­
 For the Petitioner          : M/s S.K. Ughal, T. Kabiraj, Advocates
 For the U.O.I.                : Mr. Prabhash Kumar, C.G.C.
                                 ......

th
 03/Dated: 18    March, 2011
   

1. Counsels appearing for both the sides submitted that now Arms 
Forces Tribunal at Kolkata has been constituted and a notification to that 
effect has been annexed with I.A. No. 577 of 2011. 

2. It is further submitted that now the matter may be transferred to 
the Arms Forces Tribunal at Kolkata and the petitioner may be permitted 
to pursue his case before the aforesaid Tribunal at Kolkata.

3. In  view  of  this   submission,  Registry  of  this   Court  is   directed   to 
send the papers of this writ application to the Arms Forces Tribunal at 
Kolkata. 

4. Accordingly, this writ petition as well as I.A. No. 577 of 2011 stand 
disposed of. 

 

                 (D.N. Patel, J.) 
VK