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 10, Cited by 0]

Madras High Court

Syed Ibrahim vs The Secretary on 20 February, 2018

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

        

 

BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT               

DATED: 20.02.2018  

CORAM   

THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM              

W.P.(MD)No.5615 of 2012  

Syed Ibrahim                                      ... Petitioner

-Vs-

1.The Secretary,
   Tamil Nadu Uniformed Services,
   Recruitment Board,
   No.807, B.T.Lane,
   Chengalvaraya Naciker Maligai,
   Anna Salai,
   Chennai-600 002.

2.The Director General of Police,
   Chennai-600 004.

3.The Superintendent of Police,
   Madurai District,
   Madurai.                              ... Respondents

Prayer: Writ Petition is filed under Article 226 of the Constitution of India
praying for the issuance of a  Writ of Certiorarified Mandamus, calling for
the entire records relating to the order passed by the 1st respondent in his
proceedings in Na.Ka.No.680/169844/appointment 1 (2)/2011 dated 05.07.2011  
and  quash the same and consequentially direct the 1st respondent to issue
appointment order to the petitioner for the post of Grade II Police
Constable.

!For Petitioner    : Mr.K.K.Kannan

^For R1 to R3      : Mr.M.Muthu
                             Additional Government Pleader
        

:ORDER  

The order of non-selection passed by the first respondent in proceedings dated 05.07.2011 is under challenge in this writ petition. Further direction is sought for to direct the first respondent to issue appointment order to the petitioner for the post of Grade ? II Police Constable.

2.The writ petitioner, pursuant to the recruitment notification, participated in the process of selection for recruitment to the post of Grade

- II Police Constable in the Tamil Nadu Police Service. The writ petitioner had successfully passed in the written examination and subsequently cleared the physical fitness test also. Accordingly, he was provisionally selected for appointment to the post of Grade-II Police Constable. Under these circumstances, his name was deferred on account of the fact that a criminal case in crime No.39 of 2010 was registered by the Tirumangalam Town Police Station and the petitioner was arrayed as A-6 in the First Information Report. The petitioner claims that it is a false case and he was falsely implicated in the criminal case and no arrest was made. Further, the petitioner states that he was unaware of the First Information Report for long time. However, some well-wishers from the police department had informed about the pendency of the First Information Report and thereafter, he had applied for anticipatory bail and the same was granted. Under these circumstances, the writ petitioner claims that his case ought to have been considered for appointment to the post of Grade - II Police Constable.

3.The learned Additional Government Pleader appearing on behalf of the respondents states that the writ petitioner participated in the process of selection and he was provisionally selected to the post of Grade - II Police Constable. However, during the verification of character and antecedents, it was found that the writ petitioner has involved in a criminal case in Crime No.39 of 2010. This apart, the petitioner had wilfully suppressed the facts regarding the registration of the criminal case in his application itself, therefor, there is a specific column in the application form for recruitment to the post of Grade-II Police Constable. The writ petitioner has intentionally suppressed the facts and therefore, he is not entitled for selection. As per the Rules also, if any candidate suppressed the facts in relation to the registration of the criminal case, pendency or disposal, then his candidature is liable to be rejected. Character and antecedents are paramount importance for the uniformed services. In this regard, the learned Additional Government Pleader states that a person who is acquitted or discharged on benefit of doubt or due to the fact that the complainant turned hostile shall be treated as a person involved in a criminal case as per the rules. The person who is involved in the criminal case at the time of police verification and the case is yet to be disposed of and subsequently the case is ended in honourable acquittal or treated as a mistake of fact, shall be treated as not involvement in the criminal case and he can claim right for appointment only by participating in the next recruitment.

4.Under these circumstances, the writ petitioner is not entitled to claim any selection in view of the fact that he had suppressed the facts in the application submitted at the first instance. The fact regarding the registration of the criminal case was found during the verification of character and antecedents of the petitioner by the police department. This being the factum, there is no reason to consider the case of the petitioner for selection to the post of Grade II Police Constable.

5.The Honourable Supreme Court of India recently in the case of Union Territory, Chantigarh Administration and others vs. Pradeep kumar and another [Civil Appeal No.67 of 2018] held as follows:-

?10. The acquittal in a criminal case is not conclusive of the suitability of the candidates in the concerned post. If a person is acquitted or discharged, it cannot always be inferred that he was falsely involved or he had no criminal antecedents. Unless it is an honourable acquittal, the candidate cannot claim the benefit of the case. What is honourable acquittal, was considered by this Court in Deputy Inspector General of Police and Another v. S. Samuthiram (2013) 1 SCC 598, in which this Court held as under:-
"24. The meaning of the expression ?honourable acquittal? came up for consideration before this Court in RBI v. Bhopal Singh Panchal (1994) 1 SCC
541. In that case, this Court has considered the impact of Regulation 46(4) dealing with honourable acquittal by a criminal court on the disciplinary proceedings. In that context, this Court held that the mere acquittal does not entitle an employee to reinstatement in service, the acquittal, it was held, has to be honourable. The expressions ?honourable acquittal?, ?acquitted of blame?, ?fully exonerated? are unknown to the Code of Criminal Procedure or the Penal Code, which are coined by judicial pronouncements. It is difficult to define precisely what is meant by the expression ?honourably acquitted?. When the accused is acquitted after full consideration of prosecution evidence and that the prosecution had miserably failed to prove the charges levelled against the accused, it can possibly be said that the accused was honourably acquitted."

11. Entering into the police service required a candidate to be of good character, integrity and clean antecedents. In Commissioner of Police, New Delhi and Another v. Mehar Singh (2013) 7 SCC 685, the respondent was acquitted based on the compromise. This Court held that even though acquittal was based on compromise, it is still open to the Screening Committee to examine the suitability of the candidate and take a decision. Emphasizing upon the importance of character and integrity required for joining police force/discipline force, in Mehar Singh case, this Court held as under:-

"23. A careful perusal of the policy leads us to conclude that the Screening Committee would be entitled to keep persons involved in grave cases of moral turpitude out of the police force even if they are acquitted or discharged if it feels that the acquittal or discharge is on technical grounds or not honourable. The Screening Committee will be within its rights to cancel the candidature of a candidate if it finds that the acquittal is based on some serious flaw in the conduct of the prosecution case or is the result of material witnesses turning hostile. It is only experienced officers of the Screening Committee who will be able to judge whether the acquitted or discharged candidate is likely to revert to similar activities in future with more strength and vigour, if appointed, to the post in a police force. The Screening Committee will have to consider the nature and extent of such person?s involvement in the crime and his propensity of becoming a cause for worsening the law and order situation rather than maintaining it. In our opinion, this policy framed by the Delhi Police does not merit any interference from this Court as its object appears to be to ensure that only persons with impeccable character enter the police force.
24. We find no substance in the contention that by cancelling the respondents? candidature, the Screening Committee has overreached the judgments of the criminal court. We are aware that the question of co- relation between a criminal case and a departmental enquiry does not directly arise here, but, support can be drawn from the principles laid down by this Court in connection with it because the issue involved is somewhat identical, namely, whether to allow a person with doubtful integrity to work in the department. While the standard of proof in a criminal case is the proof beyond all reasonable doubt, the proof in a departmental proceeding is preponderance of probabilities. Quite often criminal cases end in acquittal because witnesses turn hostile. Such acquittals are not acquittals on merit. An acquittal based on benefit of doubt would not stand on a par with a clean acquittal on merit after a full-fledged trial, where there is no indication of the witnesses being won over. In R.P. Kapur v. Union of India AIR 1964 SC 787 this Court has taken a view that departmental proceedings can proceed even though a person is acquitted when the acquittal is other than honourable.
25. The expression ?honourable acquittal? was considered by this Court in S. Samuthiram (2013) 1 SCC 598. In that case this Court was concerned with a situation where disciplinary proceedings were initiated against a police officer. Criminal case was pending against him under Section 509 IPC and under Section 4 of the Eve-Teasing Act. He was acquitted in that case because of the non-examination of key witnesses. There was a serious flaw in the conduct of the criminal case. Two material witnesses turned hostile. Referring to the judgment of this Court in RBI v. Bhopal Singh Panchal (1994) 1 SCC 541, where in somewhat similar fact situation, this Court upheld a bank?s action of refusing to reinstate an employee in service on the ground that in the criminal case he was acquitted by giving him benefit of doubt and, therefore, it was not an honourable acquittal, this Court held that the High Court was not justified in setting aside the punishment imposed in the departmental proceedings. This Court observed that the expressions ?honourable acquittal?, ?acquitted of blame? and ?fully exonerated? are unknown to the Criminal Procedure Code or the Penal Code. They are coined by judicial pronouncements. It is difficult to define what is meant by the expression ?honourably acquitted?. This Court expressed that when the accused is acquitted after full consideration of the prosecution case and the prosecution miserably fails to prove the charges levelled against the accused, it can possibly be said that the accused was honourably acquitted. ................
33. So far as respondent Mehar Singh is concerned, his case appears to have been compromised. It was urged that acquittal recorded pursuant to a compromise should not be treated as a disqualification because that will frustrate the purpose of the Legal Services Authorities Act, 1987. We see no merit in this submission. Compromises or settlements have to be encouraged to bring about peaceful and amiable atmosphere in the society by according a quietus to disputes. They have to be encouraged also to reduce arrears of cases and save the litigants from the agony of pending litigation. But these considerations cannot be brought in here. In order to maintain integrity and high standard of police force, the Screening Committee may decline to take cognizance of a compromise, if it appears to it to be dubious. The Screening Committee cannot be faulted for that.
...............
35. The police force is a disciplined force. It shoulders the great responsibility of maintaining law and order and public order in the society. People repose great faith and confidence in it. It must be worthy of that confidence. A candidate wishing to join the police force must be a person of utmost rectitude. He must have impeccable character and integrity. A person having criminal antecedents will not fit in this category. Even if he is acquitted or discharged in the criminal case, that acquittal or discharge order will have to be examined to see whether he has been completely exonerated in the case because even a possibility of his taking to the life of crimes poses a threat to the discipline of the police force. The Standing Order, therefore, has entrusted the task of taking decisions in these matters to the Screening Committee. The decision of the Screening Committee must be taken as final unless it is mala fide. In recent times, the image of the police force is tarnished. Instances of police personnel behaving in a wayward manner by misusing power are in public domain and are a matter of concern. The reputation of the police force has taken a beating. In such a situation, we would not like to dilute the importance and efficacy of a mechanism like the Screening Committee created by the Delhi Police to ensure that persons who are likely to erode its credibility do not enter the police force. At the same time, the Screening Committee must be alive to the importance of the trust reposed in it and must treat all candidates with an even hand."

The same principle was reiterated in State of Madhya Pradesh and Others v. Parvez Khan (2015) 2 SCC 591.

12. While considering the question of suppression of relevant information or false information in regard to criminal prosecution, arrest or pendency of criminal case(s) against the candidate, in Avtar Singh v. Union of India and Others (2016) 8 SCC 471, three-Judges Bench of this Court summarized the conclusion in para (38). As per the said decision in para (38.5), "In a case where the employee has made declaration truthfully of a concluded criminal case, the employer still has the right to consider antecedents, and cannot be compelled to appoint the candidate."

13. It is thus well settled that acquittal in a criminal case does not automatically entitle him for appointment to the post. Still it is open to the employer to consider the antecedents and examine whether he is suitable for appointment to the post. From the observations of this Court in Mehar Singh and Parvez Khan cases, it is clear that a candidate to be recruited to the police service must be of impeccable character and integrity. A person having criminal antecedents will not fit in this category. Even if he is acquitted or discharged, it cannot be presumed that he was honourably acquitted/completely exonerated. The decision of the Screening Committee must be taken as final unless it is shown to be mala fide. The Screening Committee also must be alive to the importance of the trust repose in it and must examine the candidate with utmost character.

17. In a catena of judgments, the importance of integrity and high standard of conduct in police force has been emphasized. As held in Mehar Singh case, the decision of the Screening Committee must be taken as final unless it is mala fide. In the case in hand, there is nothing to suggest that the decision of the Screening Committee is mala fide. The decision of the Screening Committee that the respondents are not suitable for being appointed to the post of Constable does not call for interference. The Tribunal and the High Court, in our view, erred in setting aside the decision of the Screening Committee and the impugned judgment is liable to be set aside.?

6.In view of the fact that the writ petitioner had suppressed the fact regarding the registration of criminal case in his application and its pendency and further, the writ petitioner has involved in the criminal case, there is no reason to consider the case of the petitioner for appointment to the post of Grade II Police Constable and accordingly, this writ petition is devoid of merits and stands dismissed. However, there shall be no order as to costs. Consequently, connected miscellaneous petition is also dismissed.

To

1.The Secretary, Tamil Nadu Uniformed Services, Recruitment Board, No.807, B.T.Lane, Chengalvaraya Naciker Maligai, Anna Salai, Chennai-600 002.

2.The Director General of Police, Chennai-600 004.

3.The Superintendent of Police, Madurai District, Madurai.

.