Allahabad High Court High Court

Soney Lal Nagar vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Soney Lal Nagar vs State Of U.P. & Others on 12 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39601 of 2010

Petitioner :- Soney Lal Nagar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jitendra Singh Lodhi
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Against the order passed by the appellate authority, the petitioner has a
remedy of filing a revision. Therefore, this writ petition is dismissed on the
ground of alternative remedy giving a liberty to the petitioner to file a
revision. In case the petitioner files a revision within a period of one month,
the revisional authority will decide the same on merit.

No order is passed as to costs.

Order Date :- 12.7.2010
V.Sri/-