Allahabad High Court
Deepak Kumar Gupta vs State Of U.P. Thru Sec. Avas Sec. … on 7 July, 2010
Court No. - 21 Case :- WRIT - C No. - 36524 of 2010 Petitioner :- Deepak Kumar Gupta Respondent :- State Of U.P. Thru Sec. Avas Sec. Lko. And Ors. Petitioner Counsel :- Manoj Kumar Rajvanshi,N.C. Rajvanshi Respondent Counsel :- C.S.C.,Q.H. Siddiqui Hon'ble V.K. Shukla,J.
Against the impugned order in question petitioner has got
alternative remedy of revision under Section 41(3) of Uttar
Pradesh (Urban Plaining and Development) Act, 1973 before
the State Government.
Consequently, present writ petition is dismissed on the
ground of alternative remedy.
Order Date :- 7.7.2010
Dhruv