Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hem Singh vs Union Of India And 4 Others
2023 Latest Caselaw 20641 ALL

Citation : 2023 Latest Caselaw 20641 ALL
Judgement Date : 4 August, 2023

Allahabad High Court
Hem Singh vs Union Of India And 4 Others on 4 August, 2023
Bench: Ajit Kumar




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:156332
 
Court No. - 34
 

 
Case :- WRIT - A No. - 12260 of 2023
 

 
Petitioner :- Hem Singh
 
Respondent :- Union Of India And 4 Others
 
Counsel for Petitioner :- Rishabh Kesarwani,Arvind Kumar Pandey,Devesh Mishra
 
Counsel for Respondent :- A.S.G.I.,Gaurav Kumar Chand
 

 
Hon'ble Ajit Kumar,J.

1. Heard Sri Rishabh Kesarwani, learned counsel for the petitioner, Sri Gaurav Kumar Chand, learned counsel for the respondents.

2. Petitioner, who has been applicant for the post of Constable in Railway Protection Force/ Railway Protection Special Force pursuant to the advertisement dated 01.06.2018 and had made it to the merit list, however, he could not be offered appointment on account of his involvement in criminal case subsequently registered on 14.01.2019 as Case Crime No. 0019 of 2019.

3. Learned counsel for the petitioner submits that subsequently he was acquitted in the said case by detailed judgment and order dated 01.09.2022 passed by the Additional District and Sessions Judge, Bharatpur and accordingly he shall be taken to have been acquitted for all purposes including selection and appointment in a Government establishment. He submits that he has approached the authority alongwith order of acquittal on 01.09.2022 and his claim was liable to be considered in the light of judgment in Avtar Singh v. Union of India & Ors, (2016) 8 SCC 471 in which vide para 38 following guidelines have been laid down:

"38. We have noticed various decisions and tried to explain and reconcile them as far as possible. In view of the aforesaid discussion, we summarise our conclusion thus:

38.1. Information given to the employer by a candidate as to conviction, acquittal or arrest, or pendency of a criminal case, whether before or after entering into service must be true and there should be no suppression or false mention of required information.

38.2. While passing order of termination of services or cancellation of candidature for giving false information, the employer may take notice of special circumstances of the case, if any, while giving such information.

38.3. The employer shall take into consideration the government orders/instructions/rules, applicable to the employee, at the time of taking the decision.

38.4. In case there is suppression or false information of involvement in a criminal case where conviction or acquittal had already been recorded before filling of the application/verification form and such fact later comes to knowledge of employer, any of the following recourses appropriate to the case may be adopted:

38.4.1. In a case trivial in nature in which conviction had been recorded, such as shouting slogans at young age or for a petty offence which if disclosed would not have rendered an incumbent unfit for post in question, the employer may, in its discretion, ignore such suppression of fact or false information by condoning the lapse.

38.4.2. Where conviction has been recorded in case which is not trivial in nature, employer may cancel candidature or terminate services of the employee.

38.4.3. If acquittal had already been recorded in a case involving moral turpitude or offence of heinous/serious nature, on technical ground and it is not a case of clean acquittal, or benefit of reasonable doubt has been given, the employer may consider all relevant facts available as to antecedents, and may take appropriate decision as to the continuance of the employee.

38.5. In a case where the employee has made declaration truthfully of a concluded criminal case, the employer still has the right to consider antecedents, and cannot be compelled to appoint the candidate.

38.6. In case when fact has been truthfully declared in character verification form regarding pendency of a criminal case of trivial nature, employer, in facts and circumstances of the case, in its discretion, may appoint the candidate subject to decision of such case.

38.7. In a case of deliberate suppression of fact with respect to multiple pending cases such false information by itself will assume significance and an employer may pass appropriate order cancelling candidature or terminating services as appointment of a person against whom multiple criminal cases were pending may not be proper.

38.8. If criminal case was pending but not known to the candidate at the time of filling the form, still it may have adverse impact and the appointing authority would take decision after considering the seriousness of the crime.

38.9. In case the employee is confirmed in service, holding departmental enquiry would be necessary before passing order of termination/removal or dismissal on the ground of suppression or submitting false information in verification form.

38.10. For determining suppression or false information attestation/verification form has to be specific, not vague. Only such information which was required to be specifically mentioned has to be disclosed. If information not asked for but is relevant comes to knowledge of the employer the same can be considered in an objective manner while addressing the question of fitness. However, in such cases action cannot be taken on basis of suppression or submitting false information as to a fact which was not even asked for.

38.11. Before a person is held guilty of suppressio veri or suggestio falsi, knowledge of the fact must be attributable to him."

4. Learned Standing Counsel appearing for the respondents though has opposed the petition on the ground that mere acquittal cannot bind the establishment to offer appointment to the petitioner, however, he does not dispute that this discretion can be exercised in black and white.

5. In view of the above, this petition stands disposed of with a direction to respondent no. 4 to look into and consider the claim of the petitioner strictly in accordance with law and rules and also the law laid down by Supreme Court and decide the same within a period of two months from the date of receipt of certified copy of this order.

6. Needless to add that the order to be passed by the competent authority, as directed herein above, shall be reasoned and speaking one.

Order Date :- 4.8.2023

IrfanUddin

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter