High Court Punjab-Haryana High Court

Kuldip Kaur vs Union Of India & Others on 29 July, 2011

Punjab-Haryana High Court
Kuldip Kaur vs Union Of India & Others on 29 July, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Misc.No.9807 of 2011 &
                         Civil Writ Petition No.3676 of 2003
                         Date of Decision: July 29, 2011

Kuldip Kaur
                                                         ...Petitioner

                                 Versus

Union of India & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present:    Mr.S.K.Sharma, Advocate,
            for the Union of India.

                         *****

RANJIT SINGH, J.

The prayer made in the application is for transferring the
case to the Armed Forces Tribunal at Chandi Mandir.

In view of Clause (1) of sub-section 2 of Section 3 of the
Armed Forces Tribunal Act, 2007, the present case is mandatorily
required to be transferred to the Armed Forces Tribunal constituted
under the Act. The Registry is directed to transfer the records of the
present petition to the Armed Forces Tribunal at Chandi Mandir.

Disposed of accordingly.

July 29, 2011                                     ( RANJIT SINGH )
ramesh                                                 JUDGE