Allahabad High Court High Court

Jaiveer Singh vs State Of U.P. on 18 January, 2010

Allahabad High Court
Jaiveer Singh vs State Of U.P. on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1702 of 2010

Petitioner :- Jaiveer Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Amreshwar Pratap Sahi,J.

There is no material on record to indicate the mark sheets of the
selected candidates are concerned. In the absence of any such
material it will not be appropriate to issue a mandamus in respect of the
selection held in the year 2008. It is open to the petitioner to approach
the appropriate forum.

The writ petition is consigned to records.

Order Date :- 18.1.2010
mna