Allahabad High Court High Court

Sunil Kumar vs State Of U.P. And Others on 30 June, 2010

Allahabad High Court
Sunil Kumar vs State Of U.P. And Others on 30 June, 2010
Court No. - 29

Case :- WRIT - A No. - 37339 of 2010

Petitioner :- Sunil Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sanjay Kumar Dubey
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel
for the State-respondents.

The facts of the present case are more or less identical to those of
Civil Misc. Writ Petition No. 36992 of 2010 (Sanjay Kumar versus State
of U.P. & others) and other connected writ petitions, which have been
decided on 28th June, 2010.

In view of the aforesaid, the present writ petition is also disposed of in
terms of the judgment and order passed in Civil Misc. Writ Petition No.
36992 of 2010 referred to above, by providing that the petitioner may
make a representation, ventilating all his grievances, with reference to
the cut off marks declared on 19th May, 2010 as well as on any other
ground for questioning his non-selection, before the U.P. Police
Recruitment and Promotion Board, Lucknow, within two weeks from
today, along with a certified copy of this order. On such representation
being made, the Head of Department of the Board shall take
appropriate decision on the representation to be so made by means of
a reasoned speaking order, after examining the records pertaining to
the petitioner, preferalby within four weeks from the date the
representation is made.

(Arun Tandon, J.)

Order Date :- 30.6.2010
Sushil/-