Allahabad High Court
J.M.Singh vs Uoi & Others on 5 July, 2010
Court No. - 1 Case :- WRIT - A No. - 452 of 1987 Petitioner :- J.M.Singh Respondent :- UOI & Others Petitioner Counsel :- G.D.Mukerji, C.D. Mukerji, P.N.Pandey, V.N. Pandey Respondent Counsel :- U.N.Sharma, S.C., Subodh Kumar Hon'ble Rakesh Tiwari,J.
Order on Restoration Application No.221920 of 2010.
Case has been taken up in the revised list. None is present to press the
Restoration Application filed alongwith affidavit.
Cause shown is sufficient.
Application is allowed. Order dated 27-7-2009 is recalled.
The matter is cognizable now by Armed Forces Tribunal constituted under
the Armed Forces Tribunal Act, 2008.
The case is restored to its original number.
Office is directed to transmit the record of this case to Armed Forced
Tribunal, Luckcnow within a period of 15 days from today.
Order Date :- 5.7.2010
skv