Allahabad High Court High Court

Mohan Prasad vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Mohan Prasad vs State Of U.P. And Others on 28 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43888 of 2010

Petitioner :- Mohan Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kailash Pandey
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Against the order of appellate authority dated 10.06.2009,
petitioner has an alternative remedy by filing a revision. Therefore
this writ petition is dismissed on the ground of alternative remedy
giving an opportunity to the petitioner to file a revision within a
period of one month. If such revision is filed, the same may be
decided on merits within a period of three months.

This writ petition is dismissed.

No order as to costs.

Order Date :- 28.7.2010
Sazia