Allahabad High Court
Ghasitey Lal vs State Of U.P. & Others on 27 January, 2010
Court No. - 38 Case :- WRIT - A No. - 3485 of 2010 Petitioner :- Ghasitey Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Kumar Singh,C.B. Yadav Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner has an alternative remedy of approaching the next higher
authority by way of filing a revision.
In case such a revision is filed before the next higher authority within 15
days, the same shall be decided within 3 months.
Learned counsel contends that since the zone has been abolished,
therefore, the Inspector General of Police (Zone) is not available. In this
view of the matter, the revision may be filed by the petitioner either
before the I.G. (Establishment), Police Head Quarters or the D.G.P.
concerned for disposal.
The writ petition is, accordingly, disposed of.
Order Date :- 27.1.2010
Irshad