High Court Kerala High Court

R.Rajendran vs Union Of India on 20 July, 2009

Kerala High Court
R.Rajendran vs Union Of India on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20313 of 2009(S)


1. R.RAJENDRAN,AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE CHIEF

3. THE PRINCIPAL SECRETARY,FOREST & WILD

4. UNION PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :20/07/2009

 O R D E R
          K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W. P.(C) No. 20313 OF 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 20th day of July, 2009

                                  JUDGMENT

BALAKRISHNAN NAIR, J

The writ petitioner was the applicant in OA No.628/09 which

was dismissed by Ext.P5 order of the CAT, Ernakulam Bench.

Challenging that order, this writ petition is filed. The brief facts of the

case are the following.

2. The writ petitioner was directly recruited to the post of

Assistant Conservator of Forests. On completion of 8 years of

service, he was eligible to be considered for appointment to the

Indian Forest Service. In fact he was all along being included in the

list of candidates selected for appointment to IFS from 1994

onwards, except for one or two years, when there were no vacancies

to be filled up from Kerala. But, he was not appointed for the reason

that the State Government has not issued the integrity certificate,

within the prescribed time limit. The State Government declined to

issue integrity certificate for the reason that he was facing trial before

the Special Judge for offences involving corruption. Ultimately, the

WP(C) No.20313/09
-:2:-

petitioner retired from service on superannuation, on 30.04.06 and

the criminal case pending against him in CC No.30/02 was disposed

of by Annexure A5 judgment produced along with Ext.P1 Original

Application on 24.10.08. He was acquitted of all charges. In the

mean time, another criminal case was registered against him and the

same was numbered as CC No.8/06 and he was facing trial in that

case. After the acquittal in CC No.30/02, the petitioner approached

the CAT, praying to make his inclusion in Annexure A2 list for

appointment to IFS as unconditional and also to promote him from

the 1994-95 select list. After hearing both sides, the Tribunal

dismissed the application. Tribunal noticed that there is no sealed

cover procedure for appointment to the IFS and therefore the case

cannot be examined after acquittal based on the decision contained

in the sealed cover. An incumbent can be appointed to IFS, if only

an integrity certificate is issued by the State Government at the

relevant time within the prescribed time limit. The Government had

not issued integrity certificate up to his date of retirement for the

reason that he was an officer facing trial for corruption charges

before the competent criminal court. Based on that finding, the

WP(C) No.20313/09
-:3:-

Original Application was dismissed by the Tribunal. Tribunal also

directed the Central Government to consider whether the sealed

cover procedure can be followed for appointment to IFS. That

direction also is not beneficial to the petitioner as he has already

retired from service. In the above factual background, the writ

petitioner filed this writ petition challenging Ext.P5.

3. We heard the learned Standing Counsel appearing for the

Union Public Service Commission.

4. The point to be considered is whether the State Government

could have issued the integrity certificate when an incumbent was

facing trial before a criminal court for corruption charges. In our

opinion, we have no doubt that the Government could not have

issued integrity certificate for such an officer. Learned counsel for

the petitioner pointed out that in the year 2002, he was not facing

any trial before the Criminal court. But his efforts to get the integrity

certificate issued during the said period did not succeed, in view of

the dismissal of OA No.843/02 filed by him. A copy of the order in

that Original Application is produced as Annexure A1 along with

Ext.P1 Original Application. The point which remains to be

WP(C) No.20313/09
-:4:-

considered is whether on acquittal, the petitioner can claim integrity

certificate with retrospective effect for the year 1994-95 or for

subsequent years. The relevant rules do not provide for such a

procedure. The integrity certificate has to be issued during the

relevant year when he is included in the list. If the same is not issued

at the relevant time, there is no provision for extension of time. In

view of the said position, we find nothing wrong with the decision of

the CAT. We fully agree with the reasons and conclusions of the

Tribunal. Accordingly, the writ petition is dismissed.

K. BALAKRISHNAN NAIR, JUDGE

C.T. RAVIKUMAR, JUDGE

ttb