Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Anbarasan vs The Member Secretary
2023 Latest Caselaw 9214 Mad

Citation : 2023 Latest Caselaw 9214 Mad
Judgement Date : 28 July, 2023

Madras High Court
P.Anbarasan vs The Member Secretary on 28 July, 2023
                                                                 W.A.(MD) No.1216 of 2023



                                  BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 28.07.2023

                                                      CORAM:

                                THE HONOURABLE MR.JUSTICE S.S.SUNDAR
                                                 and
                         THE HONOURABLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY


                                              W.A.(MD) No.1216 of 2023


                 P.Anbarasan                                                    ... Appellant

                                                        -vs-


                 1.The Member Secretary
                   Tamilnadu Uniform Services
                    Recruitment Board
                   Chennai

                 2.The Chairman Sub Committee
                   Tamilnadu Uniform Services
                    Recruitment Board
                   Ramanathapuram Range
                   Ramanathapuram District

                 3.The Director General of Police-cum-
                    Inspector General of Prison
                   Whannels Road
                   Egmore, Chennai-600 008                                      ... Respondents




                 ____________
                 Page 1 of 6

https://www.mhc.tn.gov.in/judis
                                                                        W.A.(MD) No.1216 of 2023




                           Writ Appeal filed under Clause 15 of Letters Patent to set aside the

                 order, dated 22.04.2021, passed in W.P.(MD) No.8271 of 2021, on the file of

                 this Court.


                                  For Appellant     : Mr.V.Kannan

                                  For Respondents   : Mr.Veera Kathiravan
                                                      Additional Advocate General
                                                      assisted by Mr.J.Ashok
                                                      Additional Government Pleader



                                                       JUDGMENT

[Judgment of the Court was made by S.S.SUNDAR, J.]

This writ appeal is directed against the order of the learned Single

Judge, dated 22.04.2021, dismissing the writ petition in W.P.(MD) No.8271 of

2021, filed by the appellant herein.

2. The appellant applied for the post of Grade-II Police Constable

pursuant to the recruitment notification issued by the respondents in 2017. It

is the case of the appellant that he received an order dated 14.03.2019 from

the third respondent stating that he was not selected on account of his

____________

https://www.mhc.tn.gov.in/judis W.A.(MD) No.1216 of 2023

involvement in criminal cases and also suppression of the same in Serial Nos.

15 and 16 in the verification roll. Challenging the same, the appellant filed

the writ petition nearly two years later, on the grounds that the criminal cases

were registered only after he submitting the application and that in one of the

cases, he is not involved as the person involved actually in that case is one

Anbu.

3. Learned counsel appearing for the appellant states that now, in

both criminal cases, the appellant has been exonerated after investigation.

4. This Court finds that the learned Single Judge dismissed the

writ petition, mainly on the ground of laches. However, learned counsel for

the appellant has not produced any material to show that there is a valid

explanation for the appellant to file the writ petition after a delay of nearly two

years. To be noted, approaching this Court two years after completion of

selection process is a factor to be considered while exercising the discretionary

power of the Court in the writ petition.

____________

https://www.mhc.tn.gov.in/judis W.A.(MD) No.1216 of 2023

5. It is brought to the notice of this Court by the learned

Additional Advocate General appearing for the respondents that the

appellant's candidature was rejected as he has suppressed his involvement in

criminal cases in Serial Nos.15 and 16 of the Verification Roll.

6. This Court finds that when a specific order is passed by the

third respondent rejecting the appellant's candidature, on the ground of

suppression of material fact during verification, the appellant has not even

chosen to respond the same in the form of affidavit. However, the appellant

states that the criminal cases were registered after the submission of his

application and therefore, non-mentioning of those criminal cases in the

verification roll is not at all relevant.

7. The learned Single Judge, having regard to the facts and

circumstances of the case, has refused to entertain the writ petition, solely on

the ground of laches, as the appellant filed the writ petition only in the year

2021 challenging the order of rejection passed in the year 2019. Hence, this

Court finds no valid reason to interfere with the order passed by the learned

Single Judge.

____________

https://www.mhc.tn.gov.in/judis W.A.(MD) No.1216 of 2023

8. Therefore, this writ appeal fails and it is dismissed. However, it

is open to the appellant to apply afresh for recruitment, however, he is

reminded that he is required to disclose the nature of the criminal cases,

which he has failed to disclose in the present selection process. No costs.

                                                              [S.S.S.R., J.]          [D.B.C., J.]
                                                                         28.07.2023
                 NCC      : Yes / No
                 Index : Yes / No
                 Internet : Yes / No

                 krk

                 To:
                 1.The Member Secretary,
                   Tamilnadu Uniform Services
                     Recruitment Board,
                   Chennai.

                 2.The Chairman Sub Committee,
                   Tamilnadu Uniform Services
                    Recruitment Board,
                   Ramanathapuram Range,
                   Ramanathapuram District.

3.The Director General of Police-cum-

Inspector General of Prison, Whannels Road, Egmore, Chennai-600 008.

____________

https://www.mhc.tn.gov.in/judis W.A.(MD) No.1216 of 2023

S.S.SUNDAR, J.

and D.BHARATHA CHAKRAVARTHY, J.

krk

W.A.(MD) No.1216 of 2023

28.07.2023

____________

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter