Allahabad High Court High Court

Vipin Kumar vs State Of U.P. Thru Prin Sec. Home … on 23 June, 2010

Allahabad High Court
Vipin Kumar vs State Of U.P. Thru Prin Sec. Home … on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36325 of 2010

Petitioner :- Vipin Kumar
Respondent :- State Of U.P. Thru Prin Sec. Home And Others
Petitioner Counsel :- Satya Prakash Shukla
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioner is aggrieved by his non-selection in U.P. Police Constable
Direct Recruitment Examination 2009.

The submission of learned counsel for the petitioner is that the candidates in
O.B.C. category lower in merit than the petitioner have been selected.

Learned Standing Counsel contends that if the petitioner is aggrieved by his
non selection he can raise the objection before the U.P. Police Recruitment
and Promotion Board, Lucknow which shall be considered and decided by a
reasoned order.

In view of above, the writ petition is disposed of with liberty to the petitioner
to raise his grievance before respondent no.2, U.P. Police Recruitment and
Promotion Board, Lucknow and in case any such objection/representation is
filed by the petitioner the same shall be considered and decided by respondent
no.2 in accordance with law within a period of three weeks thereafter. Till
disposal of the representation one post shall be kept reserved for the
petitioner.

The writ petition stands disposed of.

Order Date :- 23.6.2010
SKS