Allahabad High Court High Court

Yasmeen Anjum And Another vs State Of U.P. And Others on 3 July, 2010

Allahabad High Court
Yasmeen Anjum And Another vs State Of U.P. And Others on 3 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38043 of 2010

Petitioner :- Yasmeen Anjum And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. S. Shah,Sharad Kr. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing counsel.

The petitioners are candidates who had sought appointment on the post of
police constable in the Police Organization of Uttar Pradesh. They 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 selected candidates are being sent for
training.

This court has granted indulgence in such matters and has rendered a
judgment on 28.5.2010 in a bunch of writ petitions, the leading case being
33037 of 2010 and other writ petitions. This court has provided that the
aggrieved person may file objections annexing all the relevant documents to
the appropriate authority of the Examination Board. It was provided in the
order that such representations were to be submitted by 3rd June 2010. This
deadline is over now and the representations of such candidates are still
pouring in. Attention of the Court has been drawn to an 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. 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 two weeks in accordance with
law.

With these observations, the writ petition is disposed of
Order Date :- 3.7.2010
Pr/-