Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sekar vs The Director General Of Police
2021 Latest Caselaw 12855 Mad

Citation : 2021 Latest Caselaw 12855 Mad
Judgement Date : 1 July, 2021

Madras High Court
Sekar vs The Director General Of Police on 1 July, 2021
                                                                                W.A.(MD)No.534 of 2019

                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED : 01.07.2021

                                                          CORAM

                              THE HONOURABLE MR.JUSTICE T. S. SIVAGNANAM
                                               AND
                                THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                                   W.A.(MD)No.534 of 2019

                Sekar                                                 ... Appellant/Petitioner

                                                            Vs.
                1.The Director General of Police,
                  Tamilnadu,
                  Police Head Quarters,
                  No.1, Dr.Radhakrishnan Salai,
                  Mylapore, Chennai – 4.
                2.The Member Secretary,
                  Tamilnadu Uniformed Services Recruitment Board,
                  Old Commissioner of Police Office Campus,
                  Pantheon Road, Egmore,
                  Chennai – 08.
                3.The Superintendent of Police,
                  Ramanathapuram District,
                  Ramanathapuram.                             ... Respondents/Respondents

                Prayer : Appeal filed under Clause 15 of the Letters Patent against the order
                passed by this Court in W.P.(MD)No.2749 of 2019, dated 13.03.2019.


                                   For Appellant             : Mr.R.Venkateswaran

                                   For Respondents          : Mr.A.K.Manickam
                                                              Standing Counsel for Government
                                                          *****

https://www.mhc.tn.gov.in/judis/
                1/6
                                                                                    W.A.(MD)No.534 of 2019

                                                       JUDGMENT

(Judgment of the Court was delivered by T. S. SIVAGNANAM, J.)

This Writ Appeal by the Writ Petitioner is directed against the order

dated 13.03.2019 in W.P.(MD) No.2749 of 2019.

2.The appellant questioned his non-selection to the post of Grade II

Police Constable in the Tamil Nadu Police Services owing to the fact that the he

was arrayed as an accused in a criminal case in Crime No.86 of 2016, on the file

of Elenchembur Police Station for alleged offences under Sections 147, 148,

294(b), 341, 323, 336, 506(ii), 307 I.P.C. And Section 3 of Tamil Nadu Public

Property (Prevention of Damage and Loss) Act, 1992, dated 12.10.2016. The

respondent Department held that the appellant having been arrayed as 10th

accused, his charector and antecedent have been found to be unsatisfactory and

his candidature was rejected as per the guidelines issued in Rule 13(b) & (e) of

Tamil Nadu Police Subordinate Service Rules. The correctness of the order was

questioned by the petitioner in the Writ Petition, which was dismissed.

3.We have elaborately heard Mr.R.Venkateswaran, learned counsel for

the appellant and Mr.A.K.Manickam, learned Standing Counsel for

Government, appearing for the respondents.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.534 of 2019

4.The fact that the petitioner's name found place in the F.I.R. is not

disputed and he was arrayed as 10th accused. The case of the appellant is that

there was no suppression of the said fact. While he applied for the said post, he

has mentioned about it. In the F.I.R. there is no specific overtact against the

appellant and he did not approach this Court by way of quash petition in

Crl.O.P.(MD) No.20765 of 2016. The persons, who approached the Court for

quashing the proceedings are Accused Nos.1, 8, 9 & 20. The Court has quashed

the proceedings on the ground that those petitioners have agreed to donate a

sum of Rs.50,000/- to Rajaji Home for the Aged and they have produced proof

of payment and a joint compromise memo was filed to that effect and the F.I.R.

was quashed.

5.It is further stated that though the name of the appellant was

mentioned in the F.I.R. and he was arrayed as Accused No.10, there was no

specific overtact against the appellant and he did not move for anticipatory bail.

Further, it is submitted that after 15 days, the entire matter has been closed. The

details of the criminal case has been disclosed by the appellant while applying

for the said post, which is two years later, after the said case has been registered

and closed. In the intergnam the appellant did not involve in any offence.

Furthermore, it is the Government policy that whenever a complaint has been

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.534 of 2019

registered against a person and the matter has been closed, the benefit should be

granted to the person to participate in the recruitment to any uniformed service.

6.According to the appellant, because of the order passed in Crl.O.P.

(MD) No.20765 of 2016, the F.I.R. has been closed and hence, the benefit

should be granted to the appellant, who applied for Grade – II Police Constable

post. The above issue has not been specifically dealt with by the learned Single

Bench. Even in the counter affidavit filed in the Writ Appeal by respondent No.

3, it is not specifically pointed out that the appellant was party to Crl.O.P.(MD)

No.20765 of 2016. Therefore, it is a fit case, the respondent can reconsider the

candidature of the appellant and take a decision on merits and in accordance

with law. In the event of the respondents finding that the appellant does not

suffer disqualification in terms of the guidelines issued, then the appellant's case

shall be considered for appointment, subject to availability of vacancy. The

above directions shall be complied with within twelve weeks from the date of

receipt of a copy of this order.

7.The Writ Appeal stands allowed on the above terms. No costs.

                Index    :Yes/No                                    [T.S.S., J.]      [S.A.I., J.]
                Internet :Yes/No                                              01.07.2021
                sj

https://www.mhc.tn.gov.in/judis/

                                                                               W.A.(MD)No.534 of 2019



Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To

1.The Director General of Police, Tamilnadu, Police Head Quarters, No.1, Dr.Radhakrishnan Salai, Mylapore, Chennai – 4.

2.The Member Secretary, Tamilnadu Uniformed Services Recruitment Board, Old Commissioner of Police Office Campus, Pantheon Road, Egmore, Chennai – 08.

3.The Superintendent of Police, Ramanathapuram District, Ramanathapuram.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.534 of 2019

T. S. SIVAGNANAM, J.

AND S.ANANTHI, J.

sj

W.A.(MD)No.534 of 2019

01.07.2021

https://www.mhc.tn.gov.in/judis/

 
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