Allahabad High Court High Court

Raj Bahadur Singh vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Raj Bahadur Singh vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47782 of 2010

Petitioner :- Raj Bahadur Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tej Pal,Sukhendu Pal Singh
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioner who is working as a Sub-Inspector in U.P. Police is
aggrieved by the order imposing censure entry.

It is stated that the petitioner has filed an Appeal which has been
dismissed by the order dated 12th April, 2010.

Learned Standing Counsel appearing for the respondents has
raised a preliminary objection that the petitioner can file a
Revision under Rule 23 of the Uttar Pradesh Police Officers of the
Subordinate Ranks (Punishment and Appeal) Rules, 1991.

In view of the statutory alternative remedy of Revision being
available to the petitioner, the Court declines to entertain this
petition.

The writ petition is, accordingly, dismissed.

Order Date :- 11.8.2010
GS