High Court Kerala High Court

Muneerudeen vs The State Of Kerala Represented By … on 19 May, 2010

Kerala High Court
Muneerudeen vs The State Of Kerala Represented By … on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14867 of 2010(G)


1. MUNEERUDEEN,S/O.SAINULABDEEN,AGED 24
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION

3. THE DISTRICT OFFICER

4. THE COMMANDANT,A.P BATTALION

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                       -----------------------------
                   W.P.(C) No.14867 OF 2010
                       ------------------------------
              Dated this the 19th day of May, 2010

                           J U D G M E N T

~~~~~~~~~~~

Petitioner was advised by the PSC for appointment as

Police Constable in Kerala Armed Police (APB). He submits that

he is not deputed for training for the reason that he is an

accused in Crime No.60/2007 on the file of Kilimanoor Police

Station, which has been charge sheeted as CC No.648/2007 on

the file of Judicial First Class Magistrate Court-II, Attingal.

2. The contention raised by the petitioner is that for the

mere reason that he is an accused in criminal case, which is

pending trial, he cannot be excluded from training. For this

purpose, he relies on the judgments of this Court in

Christopher Jose v. State of Kerala (1999(3) KLT 285) and

Suresh v. Public Service Commission (2008(2) KLT 441).

3. In several cases of this nature, orders have been

passed by this Court directing that the petitioners be admitted

for training. In view of the above, and also following the

WPC No14867/10 :2 :

principles laid down by this Court in the aforesaid judgments, it

is ordered that the respondents shall permit the petitioner to

attend the ensuing training after following the procedure

prescribed therefor and other Rules relating to the same. It is

clarified that if the petitioner is finally found ineligible based on

the judgment of the Criminal Court to enter or continue in

Government service as Police Constable, the respondents will be

free to take appropriate action including to recover the entire

expenses incurred by the State for providing training to the

petitioner. It is also directed that the petitioner shall execute a

bond undertaking that he shall refund the entire amount

incurred by the Government for the purpose of his training.

Upon execution of such bond, along with others, he shall also be

permitted to attend training.

4. Petitioner may produce a copy of this judgment before

the concerned Commandant for compliance.

Writ Petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
ps