Allahabad High Court High Court

Veer Sen vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Veer Sen vs State Of U.P. & Others on 6 August, 2010
Court No. - 6

Case :- WRIT - C No. - 46371 of 2010

Petitioner :- Veer Sen
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pramod Narayan Shahi
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Prakash Krishna,J.

Learned counsel for the petitioner accepts the legal position that the impugned
order dated 17th June, 2010 can be challenged by way of revision.

In this view of the matter, the writ petition is dismissed on the ground of
availability of alternative remedy.

Certified copy of the impugned order may be returned by the office, if learned
counsel for the petitioner so desires.

(Prakash Krishna, J)

Order Date :- 6.8.2010
MK/