Allahabad High Court High Court

Salik Ram vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Salik Ram vs State Of U.P. And Others on 2 August, 2010
Court No. - 38

Case :- WRIT - A No. - 44939 of 2010

Petitioner :- Salik Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shashi Ranjan,Virendra Pratap Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Against the order of Appellate authority, petitioner has an
alternative remedy by filing a revision. Therefore, this writ petition
is dismissed on the ground of availability of alternative remedy
giving an opportunity to the petitioner to file a revision within a
period of one month. If such revision is filed, the same may be
decided on merits within a period of three months.

This writ petition is dismissed.

No order as to costs.

Order Date :- 2.8.2010
Sazia