Allahabad High Court High Court

Sanghamitra vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Sanghamitra vs State Of U.P. And Others on 15 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40767 of 2010

Petitioner :- Sanghamitra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Alkesh Singh Chauhan
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 her 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
her.

The writ petition is devoid of merits and is hereby dismissed.

However, a liberty is given to the petitioner to approach the authority
concerned.

No order as to costs.

Order Date :- 15.7.2010
Pr/-