Allahabad High Court High Court

Suresh Chand vs State Of U.P. And Others on 24 June, 2010

Allahabad High Court
Suresh Chand vs State Of U.P. And Others on 24 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36571 of 2010

Petitioner :- Suresh Chand
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.P.Dubey
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

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

The petitioner belongs to the OBC category and according to the petitioner he
has secured higher marks than the marks obtained by the last selected
candidate in the OBC category. Secondly, the petitioner has not been awarded
correct marks in some of the questions which he had attempted correctly.

Learned Standing counsel contend that if the petitioner is aggrieved by his
non selection he 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 the above, the writ petition is disposed of with liberty to the
petitioner to raise his grievance before respondent no. 2, U.P. Police
Recruitment and Promotion Board,Lucknow and in case any such
objection/representation is filed by the petitioner within two weeks from
today, the same shall be considered and decided by respondent no. 2 in
accordance with law within a period of three weeks thereafter.

The writ petition stands disposed of.

Order Date :- 24.6.2010
SKS