Allahabad High Court High Court

Vinod Kumar vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Vinod Kumar vs State Of U.P. & Others on 12 July, 2010
Court No. - 38

Case :- WRIT - A No. - 39587 of 2010

Petitioner :- Vinod Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.N. Pandey
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
Scheduled Caste candidate has got lesser marks than the minimum
cut of marks fixed for the selection of the Scheduled Caste
candidates, therefore, no relief can be granted to him.
The writ petition is devoid of merits and is hereby dismissed with
a liberty to the petitoenr to approach the authority concerned.
No order as to costs.

Order Date :- 12.7.2010
V.Sri/-