Allahabad High Court
Kumari Bhabhita Devi vs State Of U.P. & Another on 12 July, 2010
Court No. - 38 Case :- WRIT - A No. - 39596 of 2010 Petitioner :- Kumari Bhabhita Devi Respondent :- State Of U.P. & Another Petitioner Counsel :- Aditya Prasad Mishra,Vijai Kumar Tiwari 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 her in the selection of Police
Constables. Admittedly, petitioner being a Scheduled Caste candidate has got
lesser marks than the minimum cut of marks fixed for the selection of the
Scheduled Caste candidates, therefore, no relief can be granted to her.
The writ petition is devoid of merits and is hereby dismissed with a liberty to
the petitioner to approach the authority concerned.
No order as to costs.
Order Date :- 12.7.2010
V.Sri/-