Madhya Pradesh High Court
Narmada Prasad Choudhary vs Bank Of India on 4 May, 2010
1
W.P No.5342/2010
04.05.2010
Petitioner Narmada Prasad Choudhary present in person.
Heard on the question of admission and interim relief.
The petitioner has filed this petition being aggrieved by order
dated 10.10.2009 by which the appellate authority has imposed a
modified punishment upon him.
As is evident from a perusal of Annexure P-5 dated
22.01.2010 the petitioner has already approached the authorities
with a request to review the appellate order dated 10.10.2009 and
the said application is still pending decision before the authorities.
In such circumstances, as the petitioner has already availed
of the alternative statutory remedy available to him, the petition filed
by the petitioner is disposed of with liberty to the petitioner to
pursue the review application filed by him on 22.1.2010.
It needs no emphasis to state that in case the petitioner
approaches the authority for early decision on his revision the
authority shall consider the request and take a decision thereon
expeditiously, in accordance with law. To enable the respondent
authority to do so, a copy of the order passed today alongwith a
copy of the petition be furnished on the authority by the petitioner.
With the aforesaid liberty, the petition stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-