Allahabad High Court High Court

Maya Devi vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Maya Devi vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41301 of 2010

Petitioner :- Maya Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajendra Kumar,Dwijendra Prasad
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 her in the selection of
Police Constables. Admittedly, petitioner being a Scheduled Caste Category
candidate has got lesser marks than the minimum cut of marks fixed for the
selection of the Scheduled Caste Category candidates, therefore, no relief can
be granted to her.

The writ petition is devoid of merits and is hereby dismissed giving a liberty
to the petitioner to approach the authorities concerned.

No order as to costs.

Order Date :- 20.7.2010
NS