Allahabad High Court High Court

Hemant Kumar Singh vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
Hemant Kumar Singh vs State Of U.P. And Others on 5 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38141 of 2010

Petitioner :- Hemant Kumar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rakesh Dhar Dubey,Sanjay Shukla
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner is aggrieved by the marks awarded to him in the selection of
Police Constables. Admittedly, petitioner being an General candidate has got
lesser marks than the minimum cut of marks fixed for the selection of the
General 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
Abhishek Sri.