Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Sekar vs The Chairman
2023 Latest Caselaw 5770 Mad

Citation : 2023 Latest Caselaw 5770 Mad
Judgement Date : 8 June, 2023

Madras High Court
R.Sekar vs The Chairman on 8 June, 2023
                                                                                  W.P(MD)No.13363 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 08.06.2023

                                                          CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                               W.P(MD)No.13363 of 2023
                                                        and
                                              W.M.P.(MD)No.11261 of 2023

                     R.Sekar                                                    ... Petitioner
                                                             Vs.


                     1.The Chairman,
                       Tamil Nadu Uniform Services Recruitment Board,
                       No.807, P.T.Lee Chengalvarraya Naickar Malligai,
                       Anna Salai, Chennai – 2.

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

                     3.The Superintendent of Police,
                       Office of the Superintendent of Police,
                       Sivagangai District.                                    ... Respondents


                     Prayer : Writ Petition filed under Article 226 of the Constitution of
                     India, praying this Court to issue a Writ of Certiorarified Mandamus,
                     calling      for   the   entire   records     connected    with   the       order    in
                     Na.Ka.No.A3/11758/2012             dated      24.01.2013     passed         by      the


                     1/6

https://www.mhc.tn.gov.in/judis
                                                                                W.P(MD)No.13363 of 2023


                     3rd respondent and quash the same and consequently directing the
                     respondents to appoint the petitioner as AR Grade-II constable with all
                     service and other attendant benefits within the time stipulated by this
                     Court.


                                        For Petitioner    : Mr.Malaikani

                                        For Respondents : Mr.Veerakathiravan,
                                                              Addl. Advocate General,
                                                          Assisted by Mr.N.Ramesh Arumugam,
                                                              Government Advocate.


                                                           ORDER

Heard the learned counsel for the writ petitioner and the learned

Additional Advocate General assisted by the learned Government

Advocate for the respondents.

2.The petitioner is an aspirant for the post of Grade II Police

Constable. He took part in the recruitment process held in the year 2012.

Though he was successful in the tests, he was disqualified on the twin

grounds of suppression of material facts and involvement in criminal

cases. The said order is put to challenge in this writ petition.

https://www.mhc.tn.gov.in/judis W.P(MD)No.13363 of 2023

3.I have to non-suit the writ petitioner on two grounds. (a) The

impugned order was passed as early as on 24.01.2013. We are now in

June 2023. The petitioner mounted his challenge after a lapse of a full

decade. The writ petition is hopelessly barred by laches. (b) The

petitioner though belonging to scheduled caste category is aged about 39

years. The petitioner has also crossed the age limit. The learned

Additional Advocate General would add that there is one more reason for

sustaining the impugned order. Though the petitioner might have been

deleted from the final report, he ought to have disclosed his implication

in the criminal case in his application form itself. The learned Additional

Advocate General relied on the decision of the Hon'ble Apex Court

reported in 2022 SCC Online SC 1300 (Satish Chandra Yadav Vs.

Union of India). Sub Clause C of Paragraph No.90 of the said judgment

reads as follows:-

“90.C) The suppression of material information and making a false statement in the verification Form relating to arrest, prosecution, conviction etc., has a clear bearing on the character, conduct and antecedents of the employee. If it is found that the

https://www.mhc.tn.gov.in/judis W.P(MD)No.13363 of 2023

employee had suppressed or given false information in regard to the matters having a bearing on his fitness or suitability to the post, he can be terminated from service.”

4.By applying the ratio laid down in the aforesaid decision, I have

to necessarily sustain the impugned order. The writ petition stands

dismissed. No costs. Consequently, connected miscellaneous petition is

closed.




                                                                                         08.06.2023
                     NCC                 : Yes/No
                     Index               : Yes / No
                     Internet            : Yes/ No
                     ias

                     To:-

                     1.The Chairman,

Tamil Nadu Uniform Services Recruitment Board, No.807, P.T.Lee Chengalvarraya Naickar Malligai, Anna Salai, Chennai – 2.

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

3.The Superintendent of Police, Office of the Superintendent of Police, Sivagangai District.

https://www.mhc.tn.gov.in/judis W.P(MD)No.13363 of 2023

https://www.mhc.tn.gov.in/judis W.P(MD)No.13363 of 2023

G.R.SWAMINATHAN, J.

ias

W.P(MD)No.13363 of 2023

08.06.2023

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