Allahabad High Court High Court

Ravinder Singh vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Ravinder Singh vs State Of U.P. & Others on 3 August, 2010
Court No. - 34

Case :- WRIT - C No. - 45002 of 2010

Petitioner :- Ravinder Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dheerendra Kumar Pal
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the petitioner.

The petitioner has an alternative remedy of filing an appeal before the
Commissioner concerned. The petitioner may seek his remedy before the
commissioner concerned by filing an appeal. The commissioner concerned is
directed to decide the appeal of the petitioner expeditiously preferably within
a period of two months from the date of filing of the appeal in accordance
with law.

With the aforesaid observation, the writ petition is disposed of finally.

Order Date :- 3.8.2010
R