Citation : 2011 Latest Caselaw 2287 Del
Judgement Date : 28 April, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
WRIT PETITION (C) NO.12986/2009
Date of decision: 28th April, 2011
SUNIL KUMAR ....Petitioner
Through: Mr. Anil Singhal, Advocate.
Versus
GOVT. OF NCT OF DELHI AND ORS. ....Respondents
Through: Mr. Gautam Gupta with
Mr. Aditya, Advocates.
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA
1. Whether reporters of local papers may be allowed to see
the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported in the Digest? No
ANIL KUMAR, J.(Oral)
1. Learned counsel for the petitioner relies on the judgment
of the Division Bench of this Court in Writ Petition (C)
No.12940/2009, titled as Jitender Singh Vs. Government of N.C.T. of
Delhi and Others, dated 15th October, 2010. This writ petition was
filed by Mr. Jitender Singh who had successfully cleared the
WP(C) No12986/2009 Page 1 of 4
examination process for being recruited as a Constable in the Delhi
Police but was denied appointment on account of his being accused
in some FIRs, although he was acquitted in all of them.
2. Notwithstanding the acquittal, the department had not
issued the letter of appointment entailing challenging his non-
appointment by Jitender Singh in O.A. No. 2543/06 filed before the
Tribunal which was dismissed. Against dismissal of his petition, the
Writ Petition (C) No.12940/2009 was filed which was allowed by
another Bench of this Court holding that no specific findings had
been rendered pertaining to Jitender Singh and under the
circumstances, the order in the case of Jitender Singh in his O.A. No.
2543/06 dated 24th April, 2008 was set aside and the OA No.
2543/2006 was restored for afresh adjudication on merits.
3. Learned counsel for the petitioner contends that the case
of the present petitioner Sunil Kumar is exactly the same. The
petitioner Sunil Kumar was also involved in a FIR, though he was
acquitted but even after successfully completing the selection
process for recruitment to the post of Constable in the Delhi Police,
he was not appointed to the said post entailing challenging the
action of the respondents before the Tribunal. The Tribunal,
however, had dismissed the original application of the petitioner
being O.A. No. 2579/2006 titled Sunil Kumar Vs. Govt. of NCT of
WP(C) No12986/2009 Page 2 of 4
Delhi and Others. While dismissing his petition, no specific findings
had been rendered in case of the petitioner except listing his name in
the chart, which was prepared for various candidates by the
Tribunal.
4. Learned counsel for the respondent, on instructions does
not oppose the pleas and contentions raised by the petitioner that no
findings were rendered by the Central Administrative Tribunal except
listing the name of the petitioner on the chart, which was prepared
by the Tribunal.
5. Consequently, the impugned order dated 24th April,
2008 dismissing O.A. No.2579/2006 titled as Sunil Kumar Vs. Govt.
of NCT of Delhi is set aside and the matter is remanded to the
Tribunal for fresh adjudication on merits and O.A. No.2579/2006 is
revived.
6. Parties are left to bear their own costs.
7. Since the parties are represented before us, we direct
that the parties shall appear through their counsel before the
Registrar of the Tribunal on 13th May, 2011. Parties shall also
file a formal application along with a copy of the order passed by this
Court today so that the file could be traced by the Registry on 13th
May, 2011.
WP(C) No12986/2009 Page 3 of 4
8. The writ petition is thus disposed of in these terms.
9. Dasti.
ANIL KUMAR, J.
SUDERSHAN KUMAR MISRA, J. APRIL 28, 2011 j
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!