Allahabad High Court High Court

Dinesh Chandra Agrawal vs State Of U.P. And Others on 3 February, 2010

Allahabad High Court
Dinesh Chandra Agrawal vs State Of U.P. And Others on 3 February, 2010
Court No. - 30

Case :- WRIT - C No. - 5310 of 2010

Petitioner :- Dinesh Chandra Agrawal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kailash Nath Kesharwani
Respondent Counsel :- C.S.C.

Hon'ble Abhinava Upadhya,J.

Learned Standing Counsel has pointed out that the petitioner has
an alternative remedy of filing an Appeal under Section 56(1-A) of
the Indian Stamp Act
for redressal of his grievance.

Since the petitioner has an efficacious and alternative remedy, the
writ petition is, accordingly, dismissed.

Order Date :- 3.2.2010
pks