Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Anbalagan vs The Chairman
2021 Latest Caselaw 11856 Mad

Citation : 2021 Latest Caselaw 11856 Mad
Judgement Date : 17 June, 2021

Madras High Court
S.Anbalagan vs The Chairman on 17 June, 2021
                                                                    W.A.(MD)No.1098 of 2021

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED: 17.06.2021

                                                  CORAM:

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


                                          W.A.(MD)No.1098 of 2021
                                                     and
                                         C.M.P.['MD]No.2001 of 2021


                S.Anbalagan                                            : Appellant
                                                     Vs.
                1.The Chairman,
                   Tamil Nadu Uniform Services Recruitment Board,
                   Old Commissioner of Police Office Campus,
                   Pantheon Road, Egmore,
                   Chennai – 600 008.


                2.The Director General of Police,
                   Office of the Director General of Police,
                   Beach Road, Chennai – 600 004.


                3.The Superintendent of Police,
                   Sivagangai District.                                : Respondents



                PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent,

                praying to set aside the order dated 21.12.2018, in W.P.(MD)No.25289 of

                2018 and allow this Writ Appeal.
https://www.mhc.tn.gov.in/judis/

                1/6
                                                                                       W.A.(MD)No.1098 of 2021

                                              For Appellant         : Mr.V.Kannan
                                              For Respondents : Mr.Veerakathiravan
                                                                      Standing Counsel for Government


                                                  JUDGMENT

*************** [Judgment of the Court was delivered by T.S.SIVAGNANAM, J.]

We have heard Mr.V.Kannan, learned Counsel appearing for the

appellant and Mr.Veerakathiravan, learned Standing Counsel for

Government appearing for the respondents.

2.This Writ Appeal is directed against the order dated

21.12.2018, in W.P.(MD)No.25289 of 2018.

3.The said writ petition was filed challenging the proceedings of

the third respondent dated 07.06.2018. By the said order, the suitability

of the appellant was considered by the third respondent and he was found

to be not suitable. The reasons are set out in paragraph No.3 of the

impugned order, which reads as follows:

“3) nkw;fz;l tpz;zg;gjhuh; jpU.S.md;gHfd; vd;gth; kPJ jpUg;g[tdk; fhty; epiya Fw;w vz;.321/2016 gphpt[ 294(b), 323, 506(i) IPC and 4 of Tamil Nadu Porhibition of Harassment of Women Act, 1998 @ 294(b), 325, 506(i) IPC and 4 of Tamil Nadu Prohibition of Harassment of Women Act, 1998 gpufhuk; 23.06.2016 md;W tHf;F gjpt[ bra;ag;gl;L khdhkJiu Fw;wptay; ePjpj;Jiw eLth; ePjpkd;wj;jpy; CC No.187/17-go tHf;F tprhuiz eilbgw;wJ. nkw;go tHf;fpy;

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

W.A.(MD)No.1098 of 2021

g[fhh;jhuUld; rkurk; bra;J bfhs;tjhft[k;> nkYk; tHf;if uj;J bra;a nfhhpa[k; jpU.S.md;gHfd; kw;Wk; ,t;tHf;fpy; rk;ke;jg;gl;l ,U vjphpfSk; nrh;e;J khz;g[kpF brd;id cah;ePjp kd;wk;> kJiu fpisapy; Crl.O.P.(MD)No.13724/2017-d; go tHf;F bjhlh;e;jdh;. mt;tHf;fpy; khz;g[kpF brd;id cah; ePjpkd;wk; kJiufpis 11.10.2017 md;W gpwg;gpj;j cj;jutpy; vjphpfSk;> g[fhh;jhuUk; nkw;go tHf;fpy; rkurk; bra;J bfhz;ljhy; ,t;tHf;if uj;J bra;tjhf> Mizaplg;gl;Ls;sJ. ,t;thW tHf;F uj;J bra;ag;gl;oUe;jhYk; kDjhuuh; Kw;wpYk; Fw;wkw;wth; (honourable acquittal) vd vLj;Jf; bfhs;s ,ayhJ. Vdnt> nkw;go khz;g[kpF cr;r ePjpkd;w Mizfis fUj;jpy; bfhz;Lk;> ghh;itfspy; Fwpg;gpl;l Mizfspd;goa[k;> kDjhuhpd; Fzeyd; kw;Wk; mtUila Ke;ija elj;ij Mfpatw;iw fUj;jpy; bfhz;Lk; jpU.S.md;gHfd; j/bg. rkad; vd;gtUf;F fhty;Jiwapy; gzpepakdk; tHq;f ,ayhJ vd;gij ,jd; K:yk; bjhptpf;fg;gLfpwJ.”

4.In fact, the above order came to be passed after the appellant

partly succeeded in a writ petition filed before this Court in W.P.(MD)No.

21158 of 2017 dated 11.01.2018. In the said writ petition, the Court

quashed the non-selection of the appellant and remanded the matter for

fresh consideration. The third respondent had rightly taken note of the

seriousness of the allegations against the appellant and found the

appellant not suitable for selection to the post of Grade II Police

Constable / Jail Warden / Fire Servicemen for the year 2017. The

correctness of the said order was tested by the learned Writ Court and in

our considered view, the learned Writ Court was right in refusing to

interfere with the above order. Thus, the appellant has not made out any

grounds to interfere with the order of the learned Writ Court. https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.1098 of 2021

5.Accordingly, the Writ Appeal stands dismissed. However, there

shall be no order as to costs. Consequently, the connected miscellaneous

petition is closed.

                                                                 [T.S.S., J.]     &    [S.A.I., J.]
                                                                           17.06.2021
                Index              : Yes / No
                Internet : Yes / No
                MR


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.

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

W.A.(MD)No.1098 of 2021

To

1.The Chairman, Tamil Nadu Uniform Services Recruitment Board, Old Commissioner of Police Office Campus, Pantheon Road, Egmore, Chennai – 600 008.

2.The Director General of Police, Office of the Director General of Police, Beach Road, Chennai – 600 004.

3.The Superintendent of Police, Sivagangai District.

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

W.A.(MD)No.1098 of 2021

T.S.SIVAGNANAM, J.

AND S.ANANTHI, J.

MR

JUDGMENT MADE IN W.A.(MD)No.1098 of 2021

17.06.2021

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