Allahabad High Court High Court

Shiv Saran And Others vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Shiv Saran And Others vs State Of U.P. And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36696 of 2010

Petitioner :- Shiv Saran And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- T.D. Verma
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioners are aggrieved by their non-selection in U.P. Police
Constable Direct Recruitment Examination 2009.
The petitioners belong to the SC category and according to the
petitioners they have secured higher marks than the marks
obtained by the last selected candidate in the SC category.
Learned Standing Counsel contends that if the petitioners are
aggrieved by their non selection they 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. 3 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. 3 in accordance with law within a period of three
weeks thereafter.

The writ petition stands disposed of.

Order Date :- 25.6.2010
SR