Allahabad High Court High Court

Bhim Singh vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Bhim Singh vs State Of U.P. And Others on 15 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40623 of 2010

Petitioner :- Bhim Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Sinha,Mahesh Sharma
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Against the order passed by the appellate authority, petitioner has
an alternative remedy by filing a revision. Therefore, this writ
petition is dismissed on the ground of availability of alternative
remedy by giving an opportunity to the petitioner to file a revision
within a period of one month. If such a revision is filed, the same
may be decided on merits within a period of two months by the
revisional authority.

This writ petition is dismissed.

No order as to costs.

Order Date :- 15.7.2010
Sazia