ORDER
1. Prima facie I am of the view that without availing the remedy of revision, the petitioner cannot move the Court on the ground that the revisional authority is going to dismiss it following the judgment of this Court. If that be the case, as learned Counsel says, the matter is pending in the writ appeal, he can straightaway move to the writ appeal Court, without even filing writ petition. This is not for what the law and the Courts are meant for. The procedure in law should be followed, otherwise all the Tribunals in between should be abolished.
2. In view of this, I hold that without exhausting the remedy available under the Act by preferring a revision, it is not open to the petitioner to approach this Court under Article 226 of the Constitution. Before entering upon this Court under Article 226, every one should exhaust all the available and effective remedies known in law, otherwise Article 226 will be made a laughing stock in the eye of the public.
3. The writ petition is, therefore, dismissed.