Allahabad High Court
Bahadur Singh vs State Of U.P. & Others on 28 January, 2010
Court No. - 38 Case :- WRIT - A No. - 3956 of 2010 Petitioner :- Bahadur Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Sushil Kumar Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner has an alternative remedy of filing a revision before the
Director General of Police .
The writ petition is dismissed on the ground of alternative remedy.
In case the petitioner files a revision within 15 days from today the same
shall be disposed of within 3 months thereafter.
Order Date :- 28.1.2010
mna