Allahabad High Court
Hemant Kumar Singh vs State Of U.P. And Others on 5 July, 2010
Court No. - 38 Case :- WRIT - A No. - 38141 of 2010 Petitioner :- Hemant Kumar Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Rakesh Dhar Dubey,Sanjay Shukla Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner is aggrieved by the marks awarded to him in the selection of
Police Constables. Admittedly, petitioner being an General candidate has got
lesser marks than the minimum cut of marks fixed for the selection of the
General candidates, therefore, no relief can be granted to him.
The writ petition is devoid of merits and is hereby dismissed.
No order as to costs.
Order Date :- 5.7.2010
Abhishek Sri.