Court No. - 38 Case :- WRIT - A No. - 41427 of 2010 Petitioner :- Mohd. Shoaib Respondent :- State Of U.P. And Others Petitioner Counsel :- Atul Kumar,Shri Ashok Khare Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
This Court has directed the learned Standing Counsel to produce
the original record of the petitioner to verify whether the Form
submitted by the petitioner was of the general category or O.B.C
as has claimed by the petitioner.
Learned Standing Counsel has produced the original form
submitted by the petitioner in a seal cover before this Court, it is
open by the Bench Secretary and then the Court have perused the
same. From the perusal of the same, it is clear that the petitioner
has claimed himself to be a general category candidate and
admittedly in the general category candidate, petitioner has
obtained lower marks than the cut of marks of respective category
by the competent authority.
Therefore, no relief can be granted to the petitioner.
The original record is returned to the learned Standing Counsel.
The writ petition is dismissed accordingly.
No order as to costs.
Order Date :- 22.7.2010
Sazia