Allahabad High Court High Court

Arvind Kumar Dubey vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Arvind Kumar Dubey vs State Of U.P. & Others on 7 January, 2010
Court No. - 38

Case :- WRIT - A No. - 271 of 2010

Petitioner :- Arvind Kumar Dubey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.A. Qayyum
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard Sri K.A. Qayyum, learned counsel for the petitioner.

The petitioner seeks regularization as Collection Ameen against
the 35% Promotion Quota for which his claim was examined and it
was found that the petitioner’s recovery was not in accordance with
the Bench Mark fixed under the said Rules for which findings have
been recorded in respect of the recovery made by the petitioner in
1403, 1404, 1405, 1406 and 1407 faslis. The aforesaid averments
indicated in the impugned order could not be successfully disputed
in this Court.

Learned counsel for the petitioner contends that otherwise the
services of the petitioner were satisfactory, therefore, he deserves
to be considered. The petitioner had failed to achieve the required
target of 70% as per rules, therefore, he is ineligible. In this view
of the matter there is no occasion for this Court to interefere with
the impugned order.

The writ petition is dismissed.

Order Date :- 7.1.2010
Shiraz