Allahabad High Court
Deepak Kumar vs State Of U.P. And Others on 13 July, 2010
Court No. - 38 Case :- WRIT - A No. - 40112 of 2010 Petitioner :- Deepak Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Kuldeep Kumar 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 SC
Category candidate has got lesser marks than the minimum cut of
marks fixed for the selection of the SC Category candidates,
therefore, no relief can be granted to him. A liberty is given to the
petitioner to approach the relevant Authority.
The writ petition is devoid of merits and is hereby dismissed.
No order as to costs.
Order Date :- 13.7.2010
Sazia