Allahabad High Court High Court

Deepak Kumar Gaur vs State Of U.P. And Others on 25 June, 2010

Allahabad High Court
Deepak Kumar Gaur vs State Of U.P. And Others on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36798 of 2010

Petitioner :- Deepak Kumar Gaur
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G.K. Malviya,A.K. Rai,V.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioner is a General category candidate. He has not been
selected for appointment in the Uttar Pradesh Police.

The grievance of the petitioner is that candidates securing lesser
marks have been selected.

The aforesaid grievance of the petitioner can be effectively taken
care of by the Uttar Pradesh Police Recruitment and Promotion
Board, Lucknow.

In view of above, the writ petition is disposed of with liberty to the
petitioner to raise all his grievances by means of a representation
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 from today 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 :- 25.6.2010
SR