Jharkhand High Court
Prithvi Singh vs Union Of Inida & Ors on 16 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2125 of 2007
Prithvi Singh ... ... ... ... Petitioner
Versus
Union of India and others ... ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE J.C.S. RAWAT
------
For the Petitioner: None
For the Respondents: J.C. to A.S.G.I.
------
I.A. No.3718 of 2010
4/ 16.03.2011
The Union of India has filed this interlocutory application to transfer the
matter to the Army Tribunal.
Heard the learned counsel for the respondents. No body appears for the
petitioner.
This interlocutory application is allowed. Let this matter be transferred
to the Armed Forces Tribunal at Kolkata.
(J.C.S. Rawat, J)
Manoj/cp.2