Allahabad High Court High Court

Ranjeet Singh And Another vs State Of U.P. And Others on 6 July, 2010

Allahabad High Court
Ranjeet Singh And Another vs State Of U.P. And Others on 6 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38593 of 2010

Petitioner :- Ranjeet Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G.K. Malviya,A.K. Rai,V.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioners and learned Standing Counsel.

The petitioners are aggrieved by the marks awarded to them in the selection of
Police Constables. Admittedly, petitioners being Other Backward Class
candidates have got lesser marks than the minimum cut of marks fixed for the
selection of the Other Backward Class candidates, therefore, no relief can be
granted to them.

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

No order as to costs.

Order Date :- 6.7.2010
NS