Allahabad High Court High Court

Mohd. Shahid Chauhan vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Mohd. Shahid Chauhan vs State Of U.P. And Others on 3 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45234 of 2010

Petitioner :- Mohd. Shahid Chauhan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. M. G. Asghar,V. M. Zaidi
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Against the order dated 21.06.2010, by which punishment has been awarded
to the petitioner, petitioner has alternative remedy of filing an appeal.

Therefore, this writ petition cannot be entertained on the ground of
availability of alternative ground and it is hereby dismissed on the ground of
alternative remedy giving a liberty to the petitioner to file an appeal before the
Appellate authority. If petitioner files an appeal within one month, the
appellate authority will decide the same within a period of three months
thereafter.

No order as to costs.

Order Date :- 3.8.2010
Pr/-