Allahabad High Court High Court

Parul Devi And Another vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Parul Devi And Another vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47806 of 2010

Petitioner :- Parul Devi And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The petitioners who have appeared at the selection for appointment
as Constable in the U.P. Police have filed this petition alleging that
marks have not been given to them in certain questions.

Learned Standing Counsel appearing for the respondents states
that there was mistake in four questions but a policy decision was
taken to award marks to all candidates in these four questions.

In view of the aforesaid statement, the contention of learned
counsel for the petitioners that the marks have not been awarded is
not correct.

The petition is, accordingly, dismissed.

Order Date :- 11.8.2010
Kpy