Allahabad High Court High Court

Deepak Nagar vs State Of U.P. And Anr. on 7 July, 2010

Allahabad High Court
Deepak Nagar vs State Of U.P. And Anr. on 7 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38869 of 2010

Petitioner :- Deepak Nagar
Respondent :- State Of U.P. And Anr.
Petitioner Counsel :- Siddharth
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 an Other Backward Class
candidate has got lesser marks than the minimum cut of marks fixed for the
selection of the Other Backward Class 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 :- 7.7.2010
NS