Allahabad High Court High Court

Jamshed Mohammad vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Jamshed Mohammad vs State Of U.P. And Others on 5 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45852 of 2010

Petitioner :- Jamshed Mohammad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Nasir Uddin Warsi
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner is aggrieved by the marks awarded to him in the
selection of Police Constables. Admittedly, petitioner being an
Other Backward Class candidate has got lesser marks than the
minimum cut of marks fixed for the selection on the Other
Backward Class candidates, therefore, no relief can be granted to
him.

The writ petition is devoid of merits and is hereby dismissed.

However, a liberty is given to the petitioner to approach the
authority concerned.

No order as to costs.

Order Date :- 5.8.2010
Meenu