Allahabad High Court High Court

Mohd. Imtiyaz Alam And Another vs State Of U.P. And Others on 27 January, 2010

Allahabad High Court
Mohd. Imtiyaz Alam And Another vs State Of U.P. And Others on 27 January, 2010
Court No. - 30

Case :- WRIT - C No. - 3758 of 2010

Petitioner :- Mohd. Imtiyaz Alam And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.P. Pandey
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

The present writ petition has been filed challenging the order
passed under Section 47-A(3) of the Indian Stamp Act. Learned
Standing Counsel appearing for the respondent submits that the
petitioner has an alternative remedy of filing an appeal challenging
the aforesaid order under Section 56(1-A) of the Indian Stamp Act.

In this view of the matter, the writ petition is not maintainable,
accordingly, dismissed.

Order Date :- 27.1.2010
pks