Allahabad High Court High Court

Sandeep Kumar vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Sandeep Kumar vs State Of U.P. And Others on 20 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41479 of 2010

Petitioner :- Sandeep Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Onkar Singh
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 a
General candidate has got lesser marks than the minimum cut of
marks fixed for the selection on the General Class candidates,
therefore, no relief can be granted to him.

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

However, a liberty is given to the petitioner to approach the
authority concerned.

No order as to costs.

Order Date :- 20.7.2010
Pr/-