Allahabad High Court
Ajab Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 38 Case :- WRIT - A No. - 5933 of 2010 Petitioner :- Ajab Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Vijay Gautam Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner has an alternative remedy of approaching the next higher
authority by filing a revision against the appellate order.
In case such a representation/revision is filed within 15 days from today,
the same shall be entertained and disposed of within 3 months
thereafter.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 4.2.2010
Irshad