Citation : 2023 Latest Caselaw 10681 Mad
Judgement Date : 18 August, 2023
W.P.No.4479 of 2020
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 18.08.2023
CORAM:
THE HON'BLE MR.JUSTICE J. SATHYA NARAYANA PRASAD
W.P.No.4479 of 2020
and WMP.Nos.5305 & 5307 of 2020
P. Thirumoorthy ... Petitioner
vs.
1. The Director General of Police cum
The Chairman
Tamil Nadu Uniformed Service,
Recruitment Board,
807, 2nd floor, Anna Salai,
Chennai 600 002.
2. The Inspector General of Police cum
Member Secretary,
Tamil Nadu Uniformed Service
Recruitment Board,
Old Commissioner of Police Office Campus
Pantheon Road,
Egmore, Chennai 600 008.
3. The Chairman of Sub-Committee,
Tamil Nadu Uniformed Service Recruitment Board,
Egmore,
Chennai – 600 008. ... Respondents
1/14
https://www.mhc.tn.gov.in/judis
W.P.No.4479 of 2020
PRAYER: Writ Petition filed under Article 226 of the Constitution
of India, to issue writ of certiorarified mandamus to call for the entire
records relating to the impugned e-communication dated 01.02.2020 sent by
the 2nd respondent herein and quash the same and direct the respondents to
consider the petitioner for the common recruitment for the post of Grade II
Police Constable – TSP, Firemen, Jail Warder for the year 2019 under
“Sports Category”.
For Petitioner : Mr.L.Mouli
For Respondents : Mr.P.Kumaresan
Additional Advocate General
Assisted by
Mrs.D.Sowmi Battan
Standing Counsel
ORDER
The present Writ Petition has been filed challenging the
e-communication dated 01.02.2020 sent by the 2nd respondent herein and to
direct the respondents to consider the petitioner for the common recruitment
for the post of Grade II Police Constable – TSP, Firemen, Jail Warder for
the year 2019 under “Sports Category”.
2. The learned counsel for the petitioner submitted that the petitioner
https://www.mhc.tn.gov.in/judis W.P.No.4479 of 2020
has participated in the event of “Cross Country” race which comes under
Athlete and the certificate to that effect was also issued by the Director of
Physical Education, Bharathiyar University, Coimbatore and hence, the
petitioner shall be considered for appointment to the post of Grade-II
Police Constable.
3. Per contra, the learned Additional Advocate General submitted that
the brochure itself lists out the Games and Sports for which candidates can
be considered under the Sports Quota. The eligibility for applying under
10% sports quota has been enumerated in Para IX, A-4 in the notification
dated 06.03.2019 and Instruction 10(i) of the information brochure
mandates the candidate to upload Form-I, Form-II and Form-III for the
approved 15 Games. During the certificate verification by the Coimbatore
Sub-Committee, the Form -3 certificate produced by the petitioner was
found ineligible as it obtained by the petitioner for the event of “Cross
Country” issued by Bharathiar University which is not in the list of 15
approved Games and Sports as per G.O.Ms.No.626 Home (Pol.III) dated
23.07.2003 Department and G.O.Ms.No.756 Home (Pol.III) dated
10.11.2016 Department which is being scrupulously followed by the
https://www.mhc.tn.gov.in/judis W.P.No.4479 of 2020
TNUSRB for considering the candidature under sports quota in all its
recruitments. He further submitted that even according to the conditions
stipulated in the Information Brochure, “Cross Country” event does not
form part of the events for which benefits of sports category have to be
given in view of Instruction 10 (i) and the petitioner's application cannot be
considered for appointment.
4. In respect of his contention, the learned Additional Advocate
General relied upon the judgment of this Court in W.P.No.22758 of 2015
dated 03.11.2015 and the relevant paragraphs are extracted hereunder:-
“2. In so far as the Cross Country is concerned, we have already opined in H.Sathish Kumar and others Vs. The Chairman/Director General of Police, Tamil Nadu Uniformed Services Recruitment Board, Chennai and another in W.P.No.26090 to 26092 of 2015 vide order dated 15.10.2015 that it will not form a part of the events for which benefits of sports category has to be given in view of Clause 7 (iii), which has specified the events.
3. Learned counsel for the petitioner also seeks to contend that the petitioner ran a 800 metre race in the athletic meet. However, there is no certificate to this effect specifying that the petitioner had run that event. It is only mentioning his participation in the athletic meet held
https://www.mhc.tn.gov.in/judis W.P.No.4479 of 2020
during 2009-2010”.
5. Heard both sides.
6. In view of the above factual matrix of the case and the ratio laid
down by this Court in W.P.No.22758 of 2015 dated 03.11.2015, this Court
is of the considered view that the writ petition is liable to be dismissed.
7. In the result, the writ petition stands dismissed. No costs.
Consequently connected miscellaneous petition is also closed.
18.08.2023
(3/3)
dpq
Index : Yes/No
Speaking Order : Yes/No
https://www.mhc.tn.gov.in/judis
W.P.No.4479 of 2020
J. SATHYA NARAYANA PRASAD, J.
dpq
W.P.No.4479 of 2020
(3/3)
18.08.2023
https://www.mhc.tn.gov.in/judis
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!