Allahabad High Court
Mohan Prasad vs State Of U.P. And Others on 28 July, 2010
Court No. - 38 Case :- WRIT - A No. - 43888 of 2010 Petitioner :- Mohan Prasad Respondent :- State Of U.P. And Others Petitioner Counsel :- Kailash Pandey Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Against the order of appellate authority dated 10.06.2009,
petitioner has an alternative remedy by filing a revision. Therefore
this writ petition is dismissed on the ground of alternative remedy
giving an opportunity to the petitioner to file a revision within a
period of one month. If such revision is filed, the same may be
decided on merits within a period of three months.
This writ petition is dismissed.
No order as to costs.
Order Date :- 28.7.2010
Sazia