Allahabad High Court High Court

Veerpal Singh And Others vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Veerpal Singh And Others vs State Of U.P. And Others on 15 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40754 of 2010

Petitioner :- Veerpal Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mohan Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing Counsel.

Petitioners are aggrieved by the marks awarded to them in the selection of
Police Constables. Admittedly, petitioners being Scheduled Caste candidate
have got lesser marks than the minimum cut of marks fixed for the selection
on the Scheduled Caste candidates, therefore, no relief can be granted to them.

The writ petition is devoid of merits and is hereby dismissed.

However, a liberty is given to the petitioners to approach the authority
concerned.

No order as to costs.

Order Date :- 15.7.2010
Pr/-