Allahabad High Court
No. 13953179-W Hav (Na) Ravi … vs Chief Of Army Staff, New Delhi And … on 2 April, 2010
Court No. - 26 Case :- WRIT - A No. - 26810 of 2006 Petitioner :- No. 13953179-W Hav (Na) Ravi Shankeram Respondent :- Chief Of Army Staff, New Delhi And Others Petitioner Counsel :- Colonel Ashok Kumar,Rohit Kumar Respondent Counsel :- A.K. Nigam, A.S.G.I. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Shri N.C.
Nishad, learned counsel for the Central Government.
This writ petition raises a dispute which is within the
jurisdiction of Armed Forces Tribunal constituted under the
Armed Forces Tribunal Act, 2007.
Therefore, in view of Section 34 of the Armed Forces
Tribunal Act, 2007 and the decision of this Court in the case
of Devi Saran Mishra Vs. The Union of India (W.P. No.
6237/1990) decided on 25.02.2010, let the records of the
present writ petition be transmitted to the Armed Forces
Tribunal at Lucknow.
Order Date :- 2.4.2010
Akv