2001 INSC 0073 SUPREME COURT OF INDIA Dinesh Chandra Gahtori Vs. Chief of Army Staff C.A.No.92 of 2001 (S.P.Bharucha, Doraiswamy Rajuu Raju and Y.K.Sabharwal JJ.) 19.01.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant sought quashing of quashing of communication sent to his wife in which it was stated that appellant was found guilty of using criminal force against his superior officer and was awarded dismissal from service. Petition dismissed by High Court on ground that it had no territorial jurisdiction to entertain writ petition. Supreme Court held that Chief of Army staff can be sued anywhere in country thereby restoring appeal to file of High Court for disposal. 1 SpotLaw