Allahabad High Court High Court

Satyendra Singh vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Satyendra Singh vs State Of U.P. And Others on 19 July, 2010
Court No. - 38

Case :- WRIT - A No. - 41449 of 2010

Petitioner :- Satyendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anil Bhushan
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 with
liberty to the petitioner to approach the authority concerned.
No order as to costs.

Order Date :- 19.7.2010
V.Sri/-