Allahabad High Court
Dilshad Ahmad vs State Of U.P. And Others on 19 July, 2010
Court No. - 38 Case :- WRIT - A No. - 41255 of 2010 Petitioner :- Dilshad Ahmad Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjay Kumar 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 a General candidate has got lesser
marks than the minimum cut of marks fixed for the selection on the General
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 :- 19.7.2010
Pr/-