S.B.Civil Writ Petition No.2707/2003
Rashid H.
vs.
Union of India & Ors.
Date of order: 11.1.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr.SK Nanda, for the petitioner.
Mr.VK Mathur, for the respondents.
…
In view of Section 34 of the Armed Forces
Tribunal Act, 2007, since the Tribunal has already
been established and, therefore, the matters which
are covered under the Act of 2007 referred above
and are pending in the High Court are required to
be transferred by the High Court, as the provision
provides specifically that they shall “stand
transferred on that date to such Tribunal”.
In view of above, this writ petition is
disposed of. The petition be sent as early as
possible to the Tribunal.
(PRAKASH TATIA), J.
S.Phophaliya.