Allahabad High Court
Agarson Singh vs State Of U.P. & Others on 5 January, 2010
Court No. - 6 Case :- WRIT - C No. - 27 of 2010 Petitioner :- Agarson Singh Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Srivastava
Respondent Counsel :- C.S.C.
Hon’ble Arun Tandon J.
Against the order impugned passed under Section 210 of the Land Revenue
Act, petitioner has the remedy by way of Revision under Section 219 of the
Land Revenue Act.
Writ petition is dismissed on the ground of availability of statutory alternative
remedy.
Order Date :- 5.1.2010
Pkb/