Allahabad High Court High Court

Diwakar Singh S/O Late Veer … vs State Of U.P. Thru. Principal … on 29 January, 2010

Allahabad High Court
Diwakar Singh S/O Late Veer … vs State Of U.P. Thru. Principal … on 29 January, 2010
Court No. - 24

Case :- SERVICE SINGLE No. - 484 of 2010

Petitioner :- Diwakar Singh S/O Late Veer Bahadur Singh
Respondent :- State Of U.P. Thru. Principal Secy. Home Dept.And Another
Petitioner Counsel :- S.K. Pathak
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel.

On objection being raised by the learned Standing Counsel that the
petitioner has got specific, efficacious and alternative remedy by
preferring a Claim Petition before U.P. State Public Services Tribunal,
learned counsel for the petitioner did not satisfy the Court as to why the
petitioner may not be relegated to the alternative remedy by
approaching the Tribunal.

The writ petition is dismissed on the ground of availability of alternative
remedy.

Order Date :- 29.1.2010
Ajit/-