High Court Kerala High Court

Kasinathan.M. vs State Of Kerala on 20 February, 2008

Kerala High Court
Kasinathan.M. vs State Of Kerala on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5573 of 2008(L)


1. KASINATHAN.M., MOROTH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE COMMISSIONER OF POLICE,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :20/02/2008

 O R D E R
                                  V.GIRI,J.

                            -------------------------

                      W.P ( C) No. 5573  of 2008

                           --------------------------

                Dated this the 20th   February, 2008


                             J U D G M E N T

While working as a Police Constable in the

Commissionerate of Police, Kozhikode, petitioner was convicted

for an offence under Section 55(a) of the Abkari Act and was

sentenced to undergo R.I for 5 years with fine of Rs.1 lakh by the

Fast Track Court II, Kozhikode in SC 8/2003. On the basis of

such conviction, petitioner was dismissed from service, by

Exhibit P1 order passed by the 3rd respondent on the premise

that it is considered that the conduct of the petitioner which has

led to his conviction is such as to render his further retention in

public service undesirable.

2. Petitioner challenged his conviction and sentence

under Section 55(a) of the Abkari Act in Crl.A. No.556 of 2005.

This Court held that the conviction under Section 55(a) is

unsustainable and accordingly set aside the same. But the

petitioner was instead convicted for the offence under Section

63 of the Abkari Act and was sentenced to pay a fine of

W.P ( C) No. 5573 of 2008

2

Rs.1,500/-.

3. Petitioner has submitted Exhibit P3 before the 3rd

respondent for reconsideration of the order by which he was

dismissed from service. In circumstances where the basis of

Exhibit P1, according to him, has been changed, this writ

petition has been filed seeking a direction to the 3rd respondent

to consider and pass appropriate orders on Exhibit P3.

4. I heard the learned counsel for the petitioner

Mr.T.G.Rajendran and the learned Government Pleader. In my

view, the 3rd respondent is obliged to consider his request under

Exhibit P2, since there is a change of circumstances, in as much

as that the conviction of the petitioner under Section 55(a) of the

Abkari Act has been set aside by this Court in Exhibit P2

judgment.

In the result, the writ petition is disposed of directing the

3rd respondent to consider and pass appropriate orders on

Exhibit P3, within a period of four weeks from the date of receipt

of a copy of this judgment.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 5573 of 2008

3

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

W.P ( C) No. 5573 of 2008

4

ORDER

25th May, 2007