Madras High Court
M.Balachandran vs The State Of Tamil Nadu on 15 October, 2012
Author: Vinod K.Sharma
Bench: Vinod K.Sharma
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 15/10/2012
CORAM
THE HONOURABLE Mr.JUSTICE VINOD K.SHARMA
Writ Petition (MD) No.12692 of 2012
Writ Petition (MD) Nos.12693 to 12697 of 2012
Writ Petition (MD) Nos.11872 to 11874 of 2012 and
Writ Petition (MD) Nos.11903 and 11904 of 2012
W.P.(MD) No.12692 of 2012
M.Balachandran ... Petitioner
Vs
1. The State of Tamil Nadu
rep. By its Secretary
Home Department
Secretariat
Chennai.
2. The Chairman
Tamil Nadu Uniformed Service
Recruitment Board
807 Sengalvaraya Naicker Maligai
Anna Salai
Chennai.
3. The Director General of Police
Santhome
Chennai. ... Respondents
Petition filed under Article 226 of the Constitution of India praying for
the issuance of a Writ of certiorarified mandamus to call for the records
relating to the impugned Notification issued by the second respondent in
Advertisement No.112 dated Nil for general selection to the post of Grade II
Police Constables (Male/Female), Jail Wardens (Male) and Fire Man (Male) for the
year 2012 in so far as it does not provide for exemption to the ex-servicemen in
physical tests are concerned and the consequential disqualification slip issued
by the second respondent in his proceedings in R.C.No.R1/4344/2011 dated
21/8/2012 and consider the petitioner for appointment to the said post in
conformity with Annexure II r/w. Rule 14 of the Special Rules for Tamil Nadu
Police Sub-ordinate Service.
!For petitioner ... Mr.M.Ajmal Khan,
Sr. Counsel
for M/s.Ajmal Associates
^For respondents ... Mr.M.Govindan, Spl.G.P.
- - - - - -
:COMMON ORDER
The petitioners in all these writ petitions are ex-servicemen, who prays for issuance of a writ in the nature of certiorari to quash the orders of the Tamil Nadu Uniformed Service Recruitment Board in rejecting their candidature for not fulfilling physical measurement or having failed in endurance test or physical efficiency test.
2. As notice above, all the petitioners before being discharged were serving in Army as Drivers, Auto Mechanics, Auto Electricians and Armourers.
3. The Tamil Nadu Uniformed Service Recruitment Board vide advertisement No.112, invited applications from the eligible candidates for appointment to the post of Grade II Police Constable (Male/Female), Jail Wardens (Male) and Fireman (Male).
In the Notification, it was stipulated that ex-servicemen category candidates will also have to undergo physical test which consists of physical measurement, physical endurance test and physical efficiency test on par with general candidates.
It is not in dispute that the petitioners did not qualify in the physical measurement/physical endurance test/physical efficiency test and therefore, their candidature was rejected vide the impugned orders.
4. The impugned orders are challenged on the ground that the recruitment of Police Constable is governed by Special Rules for Tamil Nadu Police Subordinate Service framed in exercise of power conferred by Sections 18 and 10 of the Madras District Police Act 1855 (Central Act XXIV of 1859) and Sections 9 and 11 of the Madras City Police Act, 1888 (Madras Act III of 1888) r/w proviso to Article 309 of the Constitution of India.
5. The ground of challenge to rejection is that the conditions stipulated in advertisement calling the ex-servicemen to undergo physical measurement test, physical endurance test and physical efficiency test is not sustainable in law being contrary to the statutory Rules which exempts the ex-servicemen from physical measurement, physical endurance and physical efficiency test.
6. In support of this submission, reliance is placed on Rule 14 of the Tamil Nadu Police Subordinate Rules which reads as under:-
"Rule 14 Special Qualifications:
No person shall be eligible for appoint to the class and category specified in column (1) of Annexure II to those rules unless he is of the age limit for appointment otherwise than by promotion specified in Column (2) and possesses the qualification prescribed in the correspondent entry in Column (3) thereof.
G.O.Ms.No.60, Home (Pol.VI) Department, dated 18.1.2002 Note: The age limit specified in Annexure II to those rules shall be applied with reference to the first day of July of the year in which the selection for appointment is made.
Provided that age limit specified in Annexure II to these rules shall be reckoned with reference to first day of January in respect of the recruitment to the post of Sub Inspector by direct recruitment for the year 1994.
G.O.Ms.No.494, Home (Pol-III) dated 4.5.94.
(ii) A candidate who had rendered war service shall be eligible for appointment to posts for which the minimum general educational qualification has been prescribed in Annexure II to these rules, if he has appeared for the Secondary School Leaving Certificate Examination of the State and has been declared eligible for College Course.
(iii) In the case of extra temporary employees already discharged of facing retrenchment from the census organization in the Tamil Nadu State, a period of three years shall be execluded in computing their age for appointment if they have rendered a temporary service of at least six months in the census organization in the Tamil Nadu State.
(1) Provided that such employees shall be eligible for only one chance to appear for the test or examination conducted by the authorities for making selection.
(2) Provided that the Director General of Police may for reasons to be recorded in writing exempt persons who do not possess the qualification in regard to physical requirements prescribed in the said Annexure, for being appointed as Constables.
(3) Provided further that the Director General of Police, may exempt persons who do not possess the educational qualification prescribed in the said annexure for being appointed as Buglers. Such persons appointed as Buglers shall not be eligible for appointment as Constables.
(4) Provided further that the Director General of Police may exempt of Indians, returned until the end of December, 1971 from Burma and Ceylon who do not possess the age and educational qualification prescribed in the said Annexure for being appointed as Police Constable.
(iv) The possession of National Awards for physical efficiency shall be a preferential qualification for candidates for appointment by direct recruitment to the categories of Sub- Inspectors, Reserve Sub- Inspectors, Police Constables Grade-I and Grade-II.
G.O.Ms.No.842, Home (Pol.III) dated 18.4.78.
7. As referred to in the said rule, now let us have a look into the Annexure- II to the said rules in respect of Category 7, namely, the Constables men and women (other than Band Constables Office of the Director General of Police) and Reserve Constables.
THE TABLE FOR MEN CANDIDATE Serial No. Events One Star Standard 2 Two Standard 1 Star Marks Stars2 5 marks Star (1) (2) (3) (4)
1. High Jump 1.20 Meters 1.40 Meters
2. Long Jump 3.80 Meters 4.20 Meters
3. 100 Meters Run 15.0 Seconds 13.5 Seconds
4. 400 Meters Run 80.0 Seconds 70 Seconds
5. Rope Climbing 5 Meters 6 Meters.
THE TABLE FOR WOMEN CANDIDATE Serial No. Events One Star Standard2 Two Standard 1 Star Marks Stars2 5 marks Star (1) (2) (3) (4)
1. Long Jump 3.25 Meters 3.75 Meters
2. 100 Meters Run 15 Seconds 14.50 Seconds
3. 400 Meters Run 36 Seconds 33 Seconds
4. Shot Put 4.50 Meters 6.5 Meters
5. Throw Ball 17 Meters 21 Meters Out of 5 events, the candidates shall participate in 3 events viz., one Jump event, anyone of the running event and either shot put or throw ball event. The marks (maximum 15 marks) shall be counted for commutation of total marks for selection.
There shall be written test consisting of GK and Psychology Test and extra qualification for NSS/ NCC/ Sports/ Games as follows:
Subject Marks General Knowledge 50 Psychology 30 Extra Qualification for 5 NSS/NCC/Sports/Games
---------Total 85
---------
Out of 85 marks, a candidate shall secure minimum of 40 marks in the written test.
Explanation:- (i) The total percentage under sports quota and quota for dependents for serving police personnel etc., shall not exceed 20%.
(ii) Ex-servicemen served as Drivers. Auto Mechanics, Auto- Electricians and Armourars shall be exempted from undergoing physical measurement test and physical efficiency test for the post of Gr.II. P.C.
7. The reading of the Rule shows that ex-servicemen who served as Driver, Auto Mechanics, Auto Electricians and Armourers are exempted from undergoing physical measurement test and physical efficiency test for post of Constable Grade II.
8. It is well settled that any advertisement or instruction which go contrary to the Statutory Rules has no force of law. Therefore, the failure of the petitioners in either the physical measurement test or physical efficiency test cannot be a ground to reject their candidature.
9. This view finds support from the judgment of this Court in V.GOVINDARAJ Vs. 1. THE STATE OF TAMIL NADU, REP. BY THE SECRETARY TO GOVERNMENT, HOME DEPARTMENT, FORT ST. GEORGE, CHENNAI 9 (W.P.Nos.25953 to 25957 of 2012 - decided on 9/10/2012 along with other connected cases.
10. Consequently, all these writ petitions are allowed. The writs in the nature of certiorari is issued, quashing the disqualifying slips issued to the petitioners. A writ in the nature of mandamus is issued directing the respondents to consider the case of the petitioners for appointment against 5% quota reserved for ex-servicemen, based on their merit in the written examination without reference to physical standard of physical efficiency test.
No costs. Consequently, the connected Miscellaneous Petitions are closed.
mvs.
To
1. The Secretary State of Tamil Nadu Home Department Secretariat Chennai.
2. The Chairman Tamil Nadu Uniformed Service Recruitment Board 807 Sengalvaraya Naicker Maligai Anna Salai Chennai.
3. The Director General of Police Santhome Chennai.