Allahabad High Court High Court

Kulvir Singh And Another vs State Of U.P. And Another on 24 June, 2010

Allahabad High Court
Kulvir Singh And Another vs State Of U.P. And Another on 24 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36612 of 2010

Petitioner :- Kulvir Singh And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- G.K. Malviya,A.K. Rai,V.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioners belong to the OBC category and according to the petitioners
they have secured higher marks than the marks obtained by the last selected
candidate in the OBC category.

Learned Standing counsel contend 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 the above, the writ petition is disposed of with liberty to the
petitioners to raise their grievance before respondent no. 2, U.P. Police
Recruitment and Promotion Board, Lucknow and in case any such
objection/representation is filed by the petitioners within two weeks from
today, the same shall be considered and decided by respondent no. 2 in
accordance with law within a period of three weeks thereafter.

The writ petition stands disposed of.

Order Date :- 24.6.2010
SKS