Allahabad High Court High Court

Ravindra Pawar And Another vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Ravindra Pawar And Another vs State Of U.P. And Others on 17 June, 2010
Court No. - 10

Case :- WRIT - A No. - 35302 of 2010

Petitioner :- Ravindra Pawar And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Chetan Chatterjee
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioners and learned Standing Counsel.
The petitioners are candidates seeking appointment on the post of police
constable in the Police Organization of Uttar Pradesh, had undergone a
detailed process of selection/direct recruitment process, which is a condition
precedent in the relevant service rules for entering into service of police
department. Certain grievances have been raised by the petitioners in respect
of the selection process and the result thereof. According to them, candidates
having lesser marks have been selected, while the petitioners have been
excluded from consideration. The candidates, so selected, are being sent for
training.

Earlier, this court has granted indulgence in such matters by rendering a
judgment on 28.5.2010 in a bunch of writ petitions, the leading case being
33488 of 2010 and other writ petitions by which this court has provided that
the aggrieved person may file objections/representations, annexing all the
relevant documents to the appropriate authority of the Examination Board by
3rd June 2010. This deadline is over now, but the representations of such
candidates are still pouring in. Attention of the Court has been drawn to yet
another order passed by this court on 4.6.2010 in Writ Petition No.33488 of
2010, Alok Kumar and Others Vs. State of U.P.& Others by which the Court
has provided that the petitioners of that case may file a detailed representation
before the authority concerned and the same may be considered and disposed
of by passing a reasoned and speaking order.

In view of above and taking note of the directions contained in the judgment
and order dated 4.6.2010 as indicated above, this writ petition is being
disposed of with the observations that the petitioners may file a detailed
representation immediately within a week from today to the appropriate
authority. If any such representation is filed, the same may be disposed of by
passing a reasoned and speaking order within a month.

This Court appreciates the anxiety expressed by the learned Standing Counsel,
appearing for the respondents, that this unending process may now come to an
end so that the Police Department may arrange its affairs at the constabulary
level and maintain its appropriate strength to take care of law and order in the
State. It has also been brought to the notice of the court that for the Common
Wealth Games which are to take place in New Delhi this year, adequate
police force is required in National Capital Region (N.C.R). There is already
shortage of Police Constables in Uttar Pradesh. It is made clear that the above
said exercise has to be completed by 7th July 2010 and this Court may not
pass further orders extending the time limit beyond 7th July 2010.
With these observations, the writ petition is finally disposed of.

Order Date :- 17.6.2010
Bhaskar