Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 11]

Allahabad High Court

Surendra Prasad Mishra, Head Constable ... vs State Of U.P. & Others on 17 September, 2012

Author: Krishna Murari

Bench: Krishna Murari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- WRIT - A No. - 45924 of 2012
 

 
Petitioner :- Surendra Prasad Mishra, Head Constable Iti
 
Respondent :- State Of U.P. & Others
 
Petitioner Counsel :- Vijay Gautam
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Krishna Murari,J.
 

Heard learned counsel for the petitioner and the learned Standing Counsel representing the respondents.

The relief sought in the present writ petition is a mandamus to command the respondents-authorities to open seal cover envelope regarding the result of the departmental/ranker promotion examination to the post of Sub Inspector conducted in the year 2011.

The facts are that the petitioner, who was working as Constable, appeared in the ranker examination for the purpose of promotion to the post of Sub Inspector. However, his result was not declared and kept in a seal cover.

Learned counsel for the petitioner contends that though the petitioner cleared the written examination, physical examination and also group discussion but his result was not declared on account of involvement of the petitioner in criminal case no. 62 of 2010, under Section 504/506 IPC and the sessions trial is pending. It is further submitted that he has been exonerated from all the charges in the disciplinary enquiry as per order dated 25.03.2012 but for the reasons best known his result was not declared and was kept in a seal cover. It is further submitted that no disciplinary enquiry is pending against the petitioner yet the respondents-authorities are not opening the seal cover on account of which, the petitioner is being deprived from being sent for training and promotion to the post of Sub Inspector.

In case the petitioner has been exonerated in the disciplinary proceedings and the criminal case is pending then the respondents cannot be said to be justified in keeping the result of the petitioner in seal cover and not opening  the same. However, the question whether seal cover process was adopted in the case of the petitioner on account of the aforesaid criminal case and departmental proceedings in which he alleges to have been exonerated or for any other justifiable reason is a purely question of fact. Same is the position with respect to the averments made by the petitioner that no other disciplinary proceedings   is pending against him.

The controversy being purely factual in nature, no useful purpose would be served by keeping this petition  pending and calling for a counter affidavit in as much as the training has also started. The factual controversy can very well be looked into by the fact finding authority initially.

The pleadings also go to show that the petitioner has made a representation before the authorities but it appears that no decision has been taken.

Considering the facts and circumstances, the writ petition stands finally disposed of with liberty to the petitioner to make a fresh representation before the Secretary, U. P. Police Recruitment and Promotion Board, Lucknow, the respondent no. 2, with respect to his grievance along with a certified copy of this order within a period of ten days from today. In case such representation is made, the said authority after verifying the fact that there is no embargo in opening the seal cover, shall open the same within 10 days of the making of the representation and in case, the petitioner has qualified the examination, he shall be allowed to go for training forthwith. After completion of training the decision with respect to appointment of the petitioner shall be taken in the light of the Government Order dated 28.05.1997, Rules 2008 and also taking into consideration the disciplinary proceedings, enquiry or criminal cases pending or continuing against him. It is clarified that mere completion of training would not confer any vested right on  the petitioner. However, in case the respondent no. 5 finds that there is some legal impediment in opening the seal cover he  shall record reasons for not opening seal cover which shall be communicated to the petitioner.

Order Date :- 17.9.2012 Dcs