Allahabad High Court High Court

Ram Pratap Maurya vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Ram Pratap Maurya vs State Of U.P. And Others on 13 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40170 of 2010

Petitioner :- Ram Pratap Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Girish Chandra Maurya
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 him in the
selection of Police Constables. Admittedly, petitioner being a OBC
Category candidate has got lesser marks than the minimum cut of
marks fixed for the selection of the OBC Category candidates,
therefore, no relief can be granted to him. A liberty is given to the
petitioner to approach the relevant Authority.

The writ petition is devoid of merits and is hereby dismissed.

No order as to costs.

Order Date :- 13.7.2010
Sazia