Court No. - 38 Case :- WRIT - A No. - 36559 of 2010 Petitioner :- Priti Choudhari Respondent :- State Of U.P. And Another Petitioner Counsel :- Ranjeet Kumar Mishra Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The petitioner is aggrieved by her non-selection in U.P. Police
Constable Direct Recruitment Examination 2009.
The contention of the learned counsel for the petitioner is that in
the question paper, six questions were incorrect for which
petitioner ought to have been granted full marks.
Learned Standing Counsel contends that if the petitioner is
aggrieved by his non selection he can raise the objection before the
U.P. Police Recruitment and Promotion Board, Lucknow which
shall be considered and decided by a reasoned order.
In view of above, the writ petition is disposed of with liberty to the
petitioner to raise his grievance before respondent no. 2 U.P.
Police Recruitment and Promotion Board, Lucknow and in case
any such objection / representation is filed by the petitioner within
two weeks from today the same shall be considered and decided by
respondent no. 2 in accordance with law within a period of three
weeks thereafter.
The writ petition stands disposed of.
Order Date :- 24.6.2010
SR