IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16449 of 2010(E)
1. MOHAMMED RAFEEK
... Petitioner
Vs
1. THE STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/05/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.16449 OF 2010 (E)
--------------------------------------------------
Dated this the 28th day of May, 2010
J U D G M E N T
Petitioner submits that he has been advised for being
appointed as Police Constable. Vide Ext.P1 he is to undergo
training under the 5th respondent which is to commence on
29.5.2010. According to the petitioner, on the ground that he was
an accused in C.C.No.1162/2009 on the file of the Additional First
Class Magistrate Court-II, Kanjirapally he is not likely to be
admitted for training. It is further submitted that by judgment in
Crl.M.C.No.907/2010 dated 29th March, 2010, this court has
already quashed the proceedings in the aforesaid criminal case
and therefore the reason of pendency of criminal case is totally
without any basis. It is contended that he is entitled to be
admitted for training.
If as stated by the petitioner, the criminal case has been
quashed by the judgment of this court and he is not involved in
any other case, there is no reason why the petitioner shall not be
admitted for training.
WPC.No.16449 /2010
:2 :
In view of this, I dispose of this writ petition directing that it
will be open to the petitioner to produce a copy of the judgment
before the 5th respondent, in which event it will be open to the 5th
respondent to verify the matter and if he satisfied that apart from
the crime case mentioned above, there is no other disqualifying
matter, it is directed that the petitioner will be admitted for
training.
Petitioner shall produce a copy of the judgment along with a
copy of the writ petition before the 5th respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/