Court No. - 38 Case :- WRIT - A No. - 36432 of 2010 Petitioner :- Seema Kandpal Respondent :- State Of U.P. Thru' Secy. (Home) & Others Petitioner Counsel :- Rakesh Bahadur,Praful Bahadur Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The petitioner is aggrieved by her non-selection in U.P. Police Constable
Direct Recruitment Examination 2009.
The contention of the learned counsel for the petitioner is that the petitioner
has scored 99.725 marks whereas candidates with lesser marks have been
selected. Secondly, petitioner has not been awarded appropriate marks in
some of the questions attempted and correctly answered by her.
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 within two weeks from today, 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