Allahabad High Court
Saurav Kumar vs State Of U.P. And Others on 9 July, 2010
Court No. - 38 Case :- WRIT - A No. - 39421 of 2010 Petitioner :- Saurav Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Mithilesh Kumar Gupta 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 with a liberty to
the petitioner to approach the authority concerned.
No order as to costs.
Order Date :- 9.7.2010
V.Sri/-