Allahabad High Court High Court

Ramendra Singh vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
Ramendra Singh vs State Of U.P. And Others on 5 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38261 of 2010

Petitioner :- Ramendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ramesh Chandra Yadav
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.
Petitioner is aggrieved by the marks awarded to him in the selection of Police
Constables. Admittedly, petitioner being an Other Backward Class candidate
has got lesser marks than the minimum cut of marks fixed for the selection on
the Other Backward Class candidates, therefore, no relief can be granted to
him.

The writ petition is devoid of merits and is hereby dismissed.
No order as to costs.

Order Date :- 5.7.2010
V.Sri/-