IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 486 of 2009()
1. DIRECTOR GENERAL,
... Petitioner
2. UNION OF INDIA,REP.BY THE
Vs
1. G.PAUL RAJU,CONSTABLE NO.001980015,
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/06/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
R.P.No.486/2009 in
W.P.(C) No.6692/2009
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of June, 2009.
O R D E R
The review petition is filed at the instance of the respondents in the
writ petition. They are aggrieved by the interim order passed by this court
dated 18.3.2009 in the writ petition. This court allowed the writ petitioner
to attend the training, pending further orders to be passed in the writ
petition.
2. It is explained in the review petition that the petitioner is involved
in Crime No.153/2004 involving offences under Section 498(A) read with
Sections 3 and 4 of Dowry Prohibition Act, 1961. It is therefore pointed out
that if ultimately the writ petitioner is convicted, then the entire thing will
be a waste. It is also pointed out that appropriate conditions should be
imposed by this court to safeguard the interest of the department.
3. Having regard to the facts of the case, as the writ petitioner being a
Constable, it cannot be said that the apprehension expressed by the review
petitioners are totally unsustainable. But ultimately if the petitioner is
acquitted, and if he is not allowed to complete the training now, he will lose
rp 486/2009 2
a number of years of seniority also. In that view of the matter, and in the
light of the readiness expressed by the learned counsel for the writ petitioner
to abide by any conditions imposed by this Court, the petitioner, if
ultimately convicted in the criminal case, will reimburse the expenses for
the training. An undertaking to that effect will also be furnished by the
petitioner before the appropriate authority.
The review petition is disposed of as above.
Issue photo copy today itself.
(T.R. Ramachandran Nair, Judge.)
kav/