High Court Kerala High Court

Shajimon R vs State Of Kerala on 21 May, 2010

Kerala High Court
Shajimon R vs State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15644 of 2010(E)



1. SHAJIMON R.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
           W.P.(C) NOs. 15644 & 15645 OF 2010 (E)
          ============================

             Dated this the 21st day of May, 2010

                          J U D G M E N T

Petitioner in WP(C) No.15644/2010 was advised by the PSC

for appointment as Police Constable in the Armed Police IV

Battalion. It is stated that he is not deputed for training for the

reason that he is accused in C.C.No.355/2010 pending before the

J.F.M.C-1 Kollam.

2. Petitioner in WP(C) No.15645/10 submits that he is

advised for recruitment as Police Constable in the Armed Police IV

Battalion. He submits that he is not deputed for training for the

reason that he is accused in four different criminal cases

(C.C.No.2359/2007 and C.C.No.2543/2008)

3. The contention raised by the petitioners is that for the

mere reason that they are accused in criminal cases, which are

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

purpose, they rely 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).

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

WPC Nos. 15644 & 15645/10
:2 :

passed by this Court directing that the petitioners be admitted for

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

laid down by this Court in the aforesaid judgments, it is ordered

that the respondents shall permit the petitioners to attend the

ensuing training after following the procedure prescribed therefor

and other Rules relating to the same. It is clarified that if the

petitioners are finally found ineligible based on the judgment of

the Criminal Court to enter or continue in Government service as

Police Constables, the respondents will be free to take appropriate

action including to recover the entire expenses incurred by the

State for providing training to the petitioners. It is also directed

that the petitioners shall execute a bond undertaking that they

shall refund the entire amount incurred by the Government for

the purpose of their training. Upon execution of such bond, along

with others, they shall also be permitted to attend training.

5. Petitioners may produce a copy of this judgment

before the concerned Commandant for compliance.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp