Allahabad High Court High Court

Jitendra Kumar Raghav vs State Of U.P. And Others on 24 June, 2010

Allahabad High Court
Jitendra Kumar Raghav vs State Of U.P. And Others on 24 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36611 of 2010

Petitioner :- Jitendra Kumar Raghav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G.K. Malviya,A.K. Rai,V.K. Singh
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 petitioner belongs to the general category and according to the petitioner
he has secured higher marks than the marks obtained by the last selected
candidate in the general category.

Learned Standing counsel contend 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 the 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.

The writ petition stands disposed of.

Order Date :- 24.6.2010
SKS