Allahabad High Court
Rajeev Kumar vs Union Of India Thru’ Chief Of Army … on 7 July, 2010
Court No. - 30 Case :- WRIT - A No. - 59051 of 2005 Petitioner :- Rajeev Kumar Respondent :- Union Of India Thru' Chief Of Army Staff & Others Petitioner Counsel :- A.K. Ojha Respondent Counsel :- S.S.C.,K.C.Sinha Hon'ble Rakesh Sharma,J.
Heard learned counsel for the petitioner and Shri Rakesh Sinha for the Union
of India.
This case relates to a military personnel. The dispute can be adjudicated by
the Armed Forces Tribunal at Lucknow.
Let the record be sent back to the Armed Force Tribunal at Lucknow.
Order Date :- 7.7.2010
pks