Allahabad High Court High Court

Manoj Yadav vs Union Of India And Another on 29 July, 2010

Allahabad High Court
Manoj Yadav vs Union Of India And Another on 29 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44225 of 2010

Petitioner :- Manoj Yadav
Respondent :- Union Of India And Another
Petitioner Counsel :- C. J. Yadav
Respondent Counsel :- A. S. G. I.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and Sri Nigam, learned
counsel for respondents assisted by Sri Rahul Pandey.

Learned counsel for the petitioner submits that petitioner was one
of the applicant for the post of Constable(GD) in the Border
Security Force. He has made the physical and written examination
and according to petitioner he become successful. But as regards
the medical examination, petitioner received a letter on 29th June,
2010 and when he contacted the authorities he was informed that
the test is over on 16th June, 2010. According to petitioner certain
candidates have been called for re-medical examination on 17th
July, 2010.

On the other hand, Sri Nigam, learned counsel appearing for the
respondents submits that according to his information the selection
is over and now the petitioner cannot be considered individually,
therefore, no relief can be granted to the petitioner.

I have considered the submissions of counsel for the parties and
perused the record. It is not the case of the petitioner that the call
letter was dispatched subsequent to the date of interview. If other
candidates have received the call letter meaning thereby it was
dispatched in time. Now the selection is over, therefore, the
petitioner cannot be granted any relief at this stage.

The writ petition is hereby dismissed. A liberty is given to the
petitioner to approach the relevant authority to consider his claim
for re-medical in case it is under process.

No order as to costs.

Order Date :- 29.7.2010
Meenu