Allahabad High Court High Court

Uday Bhan Singh vs State Of U.P. And Anr. on 26 July, 2010

Allahabad High Court
Uday Bhan Singh vs State Of U.P. And Anr. on 26 July, 2010
Court No. - 38

Case :- WRIT - A No. - 42996 of 2010

Petitioner :- Uday Bhan Singh
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Jai Singh Yadav
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 a Scheduled Caste Category
candidate has got lesser marks than the minimum cut of marks fixed for the
selection of the Scheduled Caste Category candidates, therefore, no relief can
be granted to him.

The writ petition is devoid of merits and is hereby dismissed giving a liberty
to the petitioner to approach the authorities concerned.

No order as to costs.

Order Date :- 26.7.2010
NS