Allahabad High Court
Const. 1154 C.P. Ravi Pratap Singh vs State Of U.P. And Others on 22 July, 2010
Court No. - 38 Case :- WRIT - A No. - 42337 of 2010 Petitioner :- Const. 1154 C.P. Ravi Pratap Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Akhilanand Mishra Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Against the order passed by the appellate authority, petitioner has
alternative remedy for filing a revision.
Therefore, this writ petition cannot be entertained on the ground of
availability of alternative remedy, it is hereby dismissed on the
ground of alternative remedy giving a liberty to the petitioner to
file a revision before the Revisional Court. If petitioner files a
revision within one month, the Revisional Court will decide the
same within a period of three months thereafter.
No order as to costs.
Order Date :- 22.7.2010
Pr/-