Allahabad High Court
Devendra Kumar vs State Of U.P. And Others on 8 July, 2010
Court No. - 38 Case :- WRIT - A No. - 39039 of 2010 Petitioner :- Devendra Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- P. S. Pundir 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 a General Class candidate has got
lesser marks than the minimum cut of marks fixed for the selection on the
General Class candidates, therefore, no relief can be granted to him.
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 :- 8.7.2010
Pr/-