Allahabad High Court High Court

Gajodhar vs State Of U.P., Thru. Secretary, … on 2 August, 2010

Allahabad High Court
Gajodhar vs State Of U.P., Thru. Secretary, … on 2 August, 2010
Court No. - 27

Case :- MISC. BENCH No. - 7264 of 2010

Petitioner :- Gajodhar
Respondent :- State Of U.P., Thru. Secretary, Electric & Others
Petitioner Counsel :- Ram Das Gupta
Respondent Counsel :- C.S.C.,Sanchit S. Asthana

Hon'ble Devi Prasad Singh,J.

Hon’ble Anil Kumar,J.

Admittedly, the petitioner has got alternative remedy to prefer an appeal.
Accordingly, without entering into the merit of the controversy, liberty is
given to the petitioner to prefer an appeal within three weeks from today. In
case such an appeal is filed, the appellate authority shall decide the same in
accordance with law expeditiously and preferably within a period of three
months from the date of filing of appeal. For the period of three months or till
disposal of the appeal whichever is earlier, the status quo, as it exists today,
shall be maintained.

Subject to above, the writ petition is finally disposed of. No order as to costs.

Order Date :- 2.8.2010
kkb/