Court No. - 39 Case :- WRIT - A No. - 47782 of 2010 Petitioner :- Raj Bahadur Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Tej Pal,Sukhendu Pal Singh Respondent Counsel :- C. S. C. Hon'ble Dilip Gupta,J.
The petitioner who is working as a Sub-Inspector in U.P. Police is
aggrieved by the order imposing censure entry.
It is stated that the petitioner has filed an Appeal which has been
dismissed by the order dated 12th April, 2010.
Learned Standing Counsel appearing for the respondents has
raised a preliminary objection that the petitioner can file a
Revision under Rule 23 of the Uttar Pradesh Police Officers of the
Subordinate Ranks (Punishment and Appeal) Rules, 1991.
In view of the statutory alternative remedy of Revision being
available to the petitioner, the Court declines to entertain this
petition.
The writ petition is, accordingly, dismissed.
Order Date :- 11.8.2010
GS