Allahabad High Court High Court

Devendra Singh vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Devendra Singh vs State Of U.P. & Others on 16 July, 2010
Court No. - 6

Case :- WRIT - C No. - 40876 of 2010

Petitioner :- Devendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Hemendra Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Shri Babu Lal Ram, learned standing counsel has rightly pointed out that
against the impugned judgment, the petitioner has alternative remedy by way
of filing an appeal/revision, if, he so advised.

The learned counsel for the petitioner could not dispute the said proposition of
law.

In this view of the matter, the writ petition is dismissed on the ground of
availability of alternative remedy.

The office is directed to return the certified copy of the impugned order to the
counsel for the petitioner.

Order Date :- 16.7.2010
IB

(Prakash Krishna,J)