Allahabad High Court
Ajay Kumar vs State Of U.P. Thru’ … on 5 July, 2010
Court No. - 38 Case :- WRIT - A No. - 38300 of 2010 Petitioner :- Ajay Kumar Respondent :- State Of U.P. Thru' Secretary(Home), U.P. Lkw. & Ors. Petitioner Counsel :- Hari Om Khare,Akash Khare 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 :- 5.7.2010
V.Sri/-