IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13059 of 2010(F)
1. SANTHOSH.C., S/O. KRISHNAN,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. RAMAN SREE VASTAVA (D.G.)
3. COMMANDANT, 106 BSF, BATTALION,
For Petitioner :SMT.SAJITHA.S.DHARAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/05/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).13059/2010
--------------------
Dated this the 24th day of May, 2010
JUDGMENT
By Ext.P1 dated 23.4.2004, petitioner, a BSF constable was
dismissed in pursuance to Ext.P2 memo of charges. Subsequently
he sought reinstatement in service by filing Ext.P5 representation
dated 25.1.2010 on the ground that he was subsequently
acquitted from the criminal cases. The acquittal was subsequent
to his dismissal from service. Claim was that the petitioner
suppressed the pendency of criminal case. Petitioner has no case
that he had disclosed details regarding the pendency of the case
to the authorities. If so, misconduct is established and the
subsequent acquittal, even if true, is inconsequential.
2. In my view, the claim made by the petitioner is highly
belated and at this distance of time, challenge against Ext.P1 dated
23.4.2004 cannot be entertained.
The writ petition fails and is dismissed.
ANTONY DOMINIC,
Judge
mrcs