Allahabad High Court
Prem Pal vs State Of U.P. Thru Prin. Sec. Dept … on 22 July, 2010
Court No. - 34 Case :- WRIT - C No. - 42411 of 2010 Petitioner :- Prem Pal Respondent :- State Of U.P. Thru Prin. Sec. Dept Of Food & Civil Sup & Ors Petitioner Counsel :- Ram Autar Verma Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Heard learned counsel for the petitioner.
Against the order impugned the petitioner has remedy before the
Commissioner of the Division. Therefore, the petitioner is relegated to file an
appeal before the Commissioner of the Division who shall decide the same if
possible within a period of two months from the date of filing of an appeal.
It is made clear that this Court has not expressed any opinion on the merit
of the case and it will be independent exercise of the concerned authority to
pass appropriate order in accordance with law.
With the aforesaid observation the writ petition is disposed of finally.
Order Date :- 22.7.2010
GNY