Allahabad High Court High Court

Sonam vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Sonam vs State Of U.P. And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36355 of 2010

Petitioner :- Sonam
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Irfan Ahmad,K.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioner is aggrieved by her non-selection in U.P. Police Constable
Direct Recruitment Examination 2009.

The contention of the petitioner is that the candidates securing lesser marks
than the petitioner in the female O.B.C. category have been selected.

Learned Standing Counsel contends that if the petitioner is aggrieved by her
non selection she can raise the objection before the U.P. Police Recruitment
and Promotion Board, Lucknow which shall be considered and decided by a
reasoned order.

In view of above, the writ petition is disposed of with liberty to the petitioner
to raise his grievance before respondent no.3, U.P. Police Recruitment and
Promotion Board, Lucknow and in case any such objection/representation is
filed by the petitioner the same shall be considered and decided by respondent
no.3 in accordance with law within a period of three weeks thereafter.
The writ petition stands disposed of.

Order Date :- 23.6.2010
SKS