Allahabad High Court High Court

Anil Kumar Gautam vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Anil Kumar Gautam vs State Of U.P. And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36440 of 2010

Petitioner :- Anil Kumar Gautam
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Brajesh Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioner is aggrieved by his non-selection in U.P. Police Constable
Direct Recruitment Examination 2009.

The petitioner belongs to the SC category and according to the petitioner he
has secured higher marks than the marks obtained by the last selected
candidate in the SC category.

Learned Standing Counsel contends that if the petitioner is aggrieved by his
non selection he 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 above, the writ petition is disposed of with liberty to the petitioner
to raise his grievance before respondent no.2, U.P. Police Recruitment and
Promotion Board, Lucknow and in case any such objection/representation is
filed by the petitioner within two weeks 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 :- 23.6.2010
BK