Allahabad High Court High Court

Mukesh Singh vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Mukesh Singh vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41489 of 2010

Petitioner :- Mukesh Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manmohan Singh
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 general candidate has got lesser
marks than the minimum cut of marks fixed for the selection of general
candidates, therefore, no relief can be granted to him.
The writ petition is devoid of merits and is hereby dismissed with a liberty to
the petitioner to approach the authority concerned.
No order as to costs.

Order Date :- 20.7.2010
V.Sri/-