Allahabad High Court
Bhim Singh vs State Of U.P. And Others on 15 July, 2010
Court No. - 38 Case :- WRIT - A No. - 40623 of 2010 Petitioner :- Bhim Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Vinod Sinha,Mahesh Sharma Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Against the order passed by the appellate authority, petitioner has
an alternative remedy by filing a revision. Therefore, this writ
petition is dismissed on the ground of availability of alternative
remedy by giving an opportunity to the petitioner to file a revision
within a period of one month. If such a revision is filed, the same
may be decided on merits within a period of two months by the
revisional authority.
This writ petition is dismissed.
No order as to costs.
Order Date :- 15.7.2010
Sazia