Allahabad High Court High Court

Ajab Singh vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Ajab Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 38

Case :- WRIT - A No. - 5933 of 2010

Petitioner :- Ajab Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner has an alternative remedy of approaching the next higher
authority by filing a revision against the appellate order.

In case such a representation/revision is filed within 15 days from today,
the same shall be entertained and disposed of within 3 months
thereafter.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 4.2.2010
Irshad