Court No. - 38 Case :- WRIT - A No. - 36102 of 2010 Petitioner :- Mangal Singh Yadav Respondent :- State Of U.P. And Others Petitioner Counsel :- Mohammad Ali,Sunil Kumar Yadav Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The petitioner is aggrieved by his non-selection in the Uttar
Pradesh Police Recruitment and Promotion Examination, 2009.
According to the petitioner, he has not been awarded appropriate
marks in all the questions he has answered. The petitioner, in this
connection, has already raised objection before the Uttar Pradesh
Police Recruitment and Promotion Board, Lucknow which has
been filed as Annexure-9 to the writ petition.
The learned Standing Counsel submits that the aforesaid
objections shall be considered and decided in accordance with law.
In view of the above, the writ petition is disposed of with the
direction to the Respondent No. 2 to consider and decide the
aforesaid objections of the petitioner dated 21.05.2010 (Annexure-
9 to the writ petition) in accordance with law as expeditiously as
possible preferably within a period of three weeks from the date of
production of the certified copy of this order.
Order Date :- 22.6.2010
vinay