Allahabad High Court High Court

Fateh Singh vs State Of U.P. And Others on 16 July, 2010

Allahabad High Court
Fateh Singh vs State Of U.P. And Others on 16 July, 2010
Court No. - 34

Case :- WRIT - C No. - 40782 of 2010

Petitioner :- Fateh Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.S. Akhtar,P.K. Bhatt
Respondent Counsel :- C.S.C.,Anjani Kumar

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Against the order impugned passed by the Su.Divisional Magistrate, Bidhuna,
district Auraiya respondent no.3 to the writ petition the petitioner has an
alternative remedy of filing an appeal before the Commissioner of the
Division. Therefore the petitioner is relegated to file an appeal before the
Commissioner of the Division who shall after taking into account all the
factors decide the same expeditiously.

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

Order Date :- 16.7.2010
ssm