Allahabad High Court High Court

Manendra Singh vs State Of U.P. Trhu Sec. Home Lko. … on 29 June, 2010

Allahabad High Court
Manendra Singh vs State Of U.P. Trhu Sec. Home Lko. … on 29 June, 2010
Court No. - 29

Case :- WRIT - A No. - 37189 of 2010

Petitioner :- Manendra Singh
Respondent :- State Of U.P. Trhu Sec. Home Lko. And Others
Petitioner Counsel :- A.R. Dube
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Facts giving rise to the present writ petition are more or less identical to those
of Writ Petition No. 36992 of 2010 (Sanjay Kumar vs. State of U.P. and
others
), which has been disposed of by this Court on 28.06.2010.
Accordingly, the present writ petition is also being disposed by providing that
the petitioner may file a fresh representation ventilating all his grievances
with reference to the cut off marks declared on 19.05.2010 as well as on other
grounds for questioning his non-selection within two weeks from today along
with a certified copy of this order before the U.P. Police Recruitment and
Promotion Board, Lucknow. The Head of Department of the Board shall take
appropriate decision on the representation so made, by means of a reasoned
speaking order, after examining the records pertaining to the petitioner,
preferably within four weeks from the date the representation is so filed.
Order Date :- 29.6.2010
Pkb/