Allahabad High Court High Court

Shrimati vs State Of U.P. And Others on 24 June, 2010

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

Case :- WRIT - A No. - 36534 of 2010

Petitioner :- Shrimati
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
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 petitioner belongs to the SC category and according to the
petitioner she has secured higher marks than the marks obtained by
the last selected candidate in the SC category.
Learned Standing Counsel contends that if the petitioner is
aggrieved by her non selection she 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 her 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
SR