Madhya Pradesh High Court
Indar Singh Parmar vs The State Of Madhya Pradesh on 26 April, 2010
1
W.P No.4294/2010
26.04.2010
Heard Shri Vivek Maurya, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner is aggrieved of his removal by respondent
no.4. Apparently, the petitioner has a remedy of filing an appeal
against the said order before the higher authority.
In the circumstances, the petition filed by the petitioner is
disposed of with liberty to the petitioner to approach the higher
authority by filing an appeal against the impugned action taken
against him by the respondent, in accordance with law.
With the aforesaid liberty, the petition stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-