Allahabad High Court High Court

Ganesh Kumar Yadav vs State Of U.P. Thru Sec. Home Lko. … on 22 June, 2010

Allahabad High Court
Ganesh Kumar Yadav vs State Of U.P. Thru Sec. Home Lko. … on 22 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36178 of 2010

Petitioner :- Ganesh Kumar Yadav
Respondent :- State Of U.P. Thru Sec. Home Lko. And Others
Petitioner Counsel :- Rakesh Prasad
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The contention of the learned counsel for the petitioner is that the
petitioner has secured higher marks than the cut of marks in the
Other Backward Class category but he has not been selected.

The learned Standing Counsel submits that the aforesaid grievance
of the petitioner can be effectively considered by the Uttar Pradesh
Police Recruitment and Promotion Board, Lucknow.

In this view of the matter, the writ petition is disposed of with
liberty to the petitioner to raise all his grievances by means of a
representation before the Respondent No. 2 within a period of
three weeks from today. In case, such a representation is filed, the
Respondent No. 2 shall consider and decide the same as
expeditiously as possible preferably within a period of three weeks
thereafter.

Order Date :- 22.6.2010
vinay