Allahabad High Court High Court

Smt. Kiran Mishra C-3260 vs State Of U.P. And Others on 28 June, 2010

Allahabad High Court
Smt. Kiran Mishra C-3260 vs State Of U.P. And Others on 28 June, 2010
Court No. - 29

Case :- WRIT - A No. - 36958 of 2010

Petitioner :- Smt. Kiran Mishra C-3260
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.I. Farooqui
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel
for the State-respondents.

Petitioner before this Court is employed as Constable in U.P. Police
Service. She is aggrieved by two orders dated 6th February, 2009 and
dated 9th February, 2010. Order dated 6th February, 2009 has been
passed by the disciplinary authority imposing punishment, reverting
the petitioner to a lower grade in exercise of powers under Rule 14 (2)
of Uttar Pradesh Police Officers of the Subordinate Ranks
(Punishment and Appeal) Rules,1991. Order dated 9th February, 2010
has been passed by the appellate authority, whereby the appeal filed
by the petitioner against the order dated 6th Febraury, 2009 under
Rule 20 of Rules, 1991 has been dismissed.

Against the orders impugned, the petitioner has further remedy by way
of revision under Rule 23 of Rules, 1991.

Consequently, the present writ petition is dismissed on the ground of
availability of statutory alternative remedy by way of revision. Petitioner
may seeks her remedy accordingly.

(Arun Tandon, J.)

Order Date :- 28.6.2010
Sushil/-