Court No. - 38 Case :- WRIT - A No. - 36020 of 2010 Petitioner :- Rohit Singh Respondent :- State Of U.P. And Another Petitioner Counsel :- Ravi Sahu Respondent Counsel :- C.S.C. Hon'ble Pankaj Mithal,J.
The matter relates to U.P. Police examination 2010. According to the
petitioner candidates securing lesser marks than him have been selected.
In this connection petitioner has made a representation dated 22.5.2010 to the
authority concerned.
The only grievance of the petitioner is that his aforesaid representation be
directed to be decided within time bound period to which learned Standing
counsel has no objection.
In view of the above, the writ petition is disposed of with liberty to the
petitioner to file a representation before the authority concerned within two
weeks from today. In case such a representation is filed within the time
stipulated, the authority cornered shall consider and decide the same by a
speaking order in accordance with law as expeditiously as possible preferably
within six weeks from the date of submission of the representation along with
certified copy of this order.
Petition disposed of.
Order Date :- 21.6.2010
SKS