Allahabad High Court
Dr.Krishna Kant Trivedi S/O … vs State Of U.P.Through Secretary … on 11 January, 2010
Court No. - 24 Case :- SERVICE SINGLE No. - 118 of 2010 Petitioner :- Dr.Krishna Kant Trivedi S/O J.N.Trivedi Respondent :- State Of U.P.Through Secretary Department Of Excise & Others Petitioner Counsel :- I.P.Singh Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard Sri I.P. Singh, learned counsel for the petitioner and learned Standing
Counsel for opposite parties No. 1 and 2.
On objection being raised by the learned Standing Counsel that the petitioner
has got specific, efficacious and alternative remedy by preferring a Claim
Petition before U.P. State Public Services Tribunal, learned counsel for the
petitioner did not satisfy the Court as to why the petitioner may not be
relegated to the alternative remedy by approaching the Tribunal.
The writ petition is dismissed on the ground of availability of alternative
remedy.
Order Date :- 11.1.2010
Ajit/-