Allahabad High Court High Court

Manjeet Singh vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Manjeet Singh vs State Of U.P. & Others on 28 January, 2010
Court No. - 38

Case :- WRIT - A No. - 3773 of 2010

Petitioner :- Manjeet Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jagdev Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner is aggrieved by the appellate order and the order passed
by the punishing authority which are dated 10.12.2009 and 1.9.2009
respectively. The petitioner may approach the next higher authority i.e.
the Director General of Police by filing a writ petition against the said
order.

In view of the availability of such alternative remedy, the writ petition is
dismissed.

In case the revision is preferred within 15 days from today, the same
shall be entertained and disposed of within 3 months thereafter.

Order Date :- 28.1.2010
Irshad