Allahabad High Court High Court

Rakesh Kumar Maurya vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Rakesh Kumar Maurya vs State Of U.P. And Others on 12 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39850 of 2010

Petitioner :- Rakesh Kumar Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. K. Maurya
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.
Petitioner is aggrieved by the marks awarded to him in the selection of Police
Constables. Admittedly, petitioner being an Other Backward Class candidate
has got lesser marks than the minimum cut of marks fixed for the selection on
the Other Backward Class candidates, therefore, no relief can be granted to
him.

The writ petition is devoid of merits and is hereby dismissed.
No order as to costs.

Order Date :- 12.7.2010
Pr/-