/2022 INSC 0375/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3116 OF 2022 State of Rajasthan & Ors.           ..Appellants Versus Chetan Jeff    ..Respondent J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   04.03.2020   passed   by   the   High Court   of   Judicature   for   Rajasthan   at   Jaipur   Bench   in   D.B. Special Appeal Writ  No.1479 of 2018 by which the High Court has   dismissed   the   said   appeal   preferred   by   the   State   of Rajasthan and has confirmed the judgment and order passed by the learned Single Judge directing the State to consider the case   of   the   respondent   herein   ­   original   writ   petitioner   for 1 appointment to the post of Constable (General), the State has preferred the present appeal. 2. The facts leading to the present case in a nutshell are as under: 2.1 Applications   were   invited   by   the   Director   General   of Police   Rajasthan,   Jaipur   vide   Letter   dated   07.04.2008,   for recruitment   to   4684   vacant   posts   of   Constable   (General), Constable (Operator), Constable (Driver) and Constable (Band) in different Districts/Battalions/Units of Rajasthan Police.  As per   2008   Recruitment   Notification,   all   interested   candidates were   required   to   qualify   the   written   test,   physical   efficiency test,   proficiency   test,   special   qualification   test   and   an interview   for   securing   appointment   for   different   posts   of constable.   As  per  paragraph  9(e)  of  the  said  notification,  the candidates   were   required   to   fill   in   the   correct   information   in their   application   forms.     It   provided   that   if   the   information disclosed   in   the   application   form   was   found  to   be  wrong  and incomplete, such an application form was liable to be rejected at any stage of the selection process.   The respondent applied for   the   said   post   and   submitted   the   application   form.     In column 15 of the Job Application Form dated 26.04.2008 the respondent   herein   ­   (hereinafter   referred   to   as   original   writ 2 petitioner) had categorically stated that there were no criminal antecedents   against   him.     He   also   stated   that   there   were   no pending FIRs or criminal cases against him.  He also enclosed the   signed   declaration   with   the   application   form   stating   that the   information   disclosed   in   para   15   of   the   Job   Application Form   dated   26.04.2008   was   correct   and   there   was   no concealment of any criminal record by him. 2.2 The   original   writ   petitioner   cleared   the   written   test   as well   as   the   physical   test.     At   this   stage   it   is   required   to   be noted   that   as   such,   the   original   writ   petitioner   was   already facing criminal proceedings in FIR bearing No.458/2007 dated 17.12.2007 registered against him at Police Station, Neem ka Thana, Sikar for the offences punishable under Sections 143, 341 and 336 of the Indian Penal Code (hereinafter referred to as, ‘the IPC’).  However, the same was not disclosed by him in the   Job   Application   Form.   Thus,   as  such   he  suppressed  the material   fact   about   pendency   of   the   FIR/Criminal   Case against him. 2.3 The Superintendent of Police, District Sikar informed the Superintendent   of   Police,   Hanumangarh   vide   communication dated 21.08.2008 about the said FIR No.458 of 2007.   Based upon the said information, the candidature of the original writ 3 petitioner   was   rejected   on   the   ground   that   the   original   writ petitioner   suppressed   the   material   fact   about   his   criminal antecedents   in   Column   15   and   made   an   incorrect   statement in the job application form. 2.4 Feeling aggrieved by the rejection of his candidature, the original   writ   petitioner   preferred   the   writ   petition   before   the learned   Single   Judge   of   the   High   Court   by   way   of   Civil   Writ Petition   No.10250   of   2008.     It   appears   that   one   another   FIR bearing   No.102/2012   dated   27.01.2012   was   registered against   the   original   writ   petitioner   at   Police   Station   Neem   ka Thana, Sikar for the offences punishable under Sections 147, 148,   149,   452,   380,   352,   427   of   the   IPC.     By   the   judgment and order dated 30.07.2015, the learned trial Court acquitted him for the offences under Section 352 read with Section 149 IPC in view of the compromise arrived at between the parties. For the offences under Sections 147, 148, 455, 440 read with Section   149   of   the   IPC   the   original   writ   petitioner   was acquitted   extending   the   benefit   of   doubt.     However,   the learned   ACJM   –   I,   Neem   ka   Thana,   Sikar   vide   judgment   and order   dated   21.01.2016   convicted   the   original   writ   petitioner for   offences   punishable   under   Sections   341   &   323   read   with 4 Section   34   IPC.     However,   he   was   accorded   benefit   of   the Probation of Offenders Act, 1958. 2.5 By   the   Judgment   and   Order   dated   12.03.2018,   the learned   Single   Judge   allowed   the   aforesaid   writ   petition   and directed   the   State   to   consider   the   case   of   the   original   writ petitioner for the post of Constable,  inter alia,  on the following grounds: “1.     That  the   Parties  failed   to   place   any   material  on record to  show that  the Respondent suppressed the information with respect to the criminal antecedents in   the   column   15   of   the   said   Job   Application   Form dated 26.04.2008. 2.     That   the   Respondent   in   the   instant   case   was charged   with   the   offences   which   were   trivial   in nature  and  the  suppression  of  such  offences  by  the Respondent   should   have   been   ignored   by   the Petitioners   herein.     In   order   to   substantiate   the aforesaid   proposition,   the   Hon’ble   High   Court   relied upon the judgment in   Avtar Singh versus Union of India & Ors. (2016) 8 SCC 471 . 3.   That the judgment dated 01.03.2017 in the case of   Bhanja   Ram   versus   State   of   Rajasthan   &   Ors. S.B.   Civil   Writ   Petition   No.6884   of   2008,   applied squarely   to   the   facts   mentioned   in   the   said   Writ Petition.” 2.6 The   third   FIR   bearing   No.348/2018   dated   05.09.2018 was   registered   against   the   original   writ   petitioner   at   Police Station   Neem   ka   Thana,   Sikar   for   the   offences   punishable under Sections 341 & 323 of the IPC. 5 2.7 Feeling aggrieved and dissatisfied with the judgment and order   passed   by   the   learned   Single   Judge   allowing   the   Civil Writ   Petition   No.10250   of   2008   and   directing   the   State   to consider the case of the original writ petitioner for the post of Constable,   the   State   preferred   the   Writ   Appeal   before   the Division Bench of the High Court. 2.8 During   the   pendency   of   the   Writ   Appeal,   the   learned ACJM, Neem  ka Thana, Sikar vide judgment and order dated 09.09.2019   acquitted   the   original   writ   petitioner   for   the offences   punishable   under   Sections   341   &   323   of   the   IPC   in view of  the  compromise arrived at  between the  parties  in  FIR No.348/2018. 2.9 One   another   FIR   bearing   No.505/2018,   dated 20.12.2018   was   registered   at   Neem   ka   Thana,   Sikar   against the   original   writ   petitioner   for   the   offences   punishable   under Sections 341, 323, 382, 427 IPC. 2.10 Despite   the   above,   by   the   impugned   Judgment   and Order dated 04.03.2020, the Division Bench of the High Court has   dismissed   the   said   appeal   and   has   confirmed   the judgment   and   order   passed   by   the   learned   Single   Judge,   by which the learned Single Judge directed the State to consider the case of the original writ petitioner for the appointment as 6 Constable.   That, in the meantime, the original writ petitioner has   been   charge­sheeted   for   the   offences   punishable   under Sections  341,  323, 382,  427  of  the  IPC  in  relation   to  the  FIR No.505/2018 and the trial is pending. 2.11 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the Division Bench of the High Court dismissing the writ appeal and confirming the judgment and   order   passed   by   the   learned   Single   Judge   directing   the appellant   –   State   to   consider   the   case   of   the   original   writ petitioner   for   appointment   as   Constable,   the   State   has preferred the present appeal. 3. We   have   heard   Dr.   Manish   Singhvi,   learned   Senior Advocate   and   AAG   appearing   on   behalf   of   the   State   of Rajasthan and Mr. R.K. Shukla, learned counsel appearing on behalf of the original writ petitioner.  4. Dr.   Manish   Singhvi,   learned   Senior   Advocate,   has vehemently   submitted   that   considering   the   criminal antecedents   which   were   suppressed   by   the   original   writ petitioner,   both   the   learned   Single   Judge   as   well   as   the Division  Bench  have committed a grave  error  in  directing  the appellant   ­   State   to   consider   the   case   of   the   original   writ petitioner for appointment as a constable. 7 4.1 It   is   contended   by   Dr.   Manish   Singhvi,   learned   Senior Advocate   appearing   on   behalf   of   the   State   of   Rajasthan   that despite Column 15 of the Job Application Form of the original writ   petitioner   by   which   he   was   required   to   state   true   and correct facts of criminal antecedents and despite the fact that he   was   facing   criminal   prosecution   by   way   of   FIR No.458/2007, the original writ petitioner suppressed the same and   did   not   disclose   the   same.     It   is   submitted   that   on   the contrary in the column of “ whether any criminal case has been registered against the applicant ?” he said “No”.   4.2 It   is   submitted   therefore,   when   the   candidate   at   the initial stage itself did not state the true and correct facts and as such suppressed the material facts, he is not entitled to be appointed on the post as Constable.  4.3 It is submitted that the post of Constable whose duty  is to maintain law and order, first of all should be honest.   It is submitted that a candidate who, at the initial stage and before even   getting   the   appointment   as   a   constable   has   suppressed the   material   facts   of   having   criminal   antecedents  and   he   has made  a  false  statement  in  the   application  form.    How   can  he 8 be trusted and be appointed as a Constable?   It is submitted that   as   such   the   State   was   justified   in   rejecting   his candidature   as   a   constable.     Reliance   is   placed   upon   the decisions of this Court in the case of  Avtar Singh   v.   Union of India,   (2016)   8   SCC   471   as   well   as   Daya   Shankar Yadav   v.   Union of India, (2010) 14 SCC 103 .   4.4 It   is   urged   by   Dr.   Manish   Singhvi,   learned   Senior Advocate for the State that even otherwise and till the Division Bench   decided   the   writ   appeal,   the   original   writ   petitioner faced   3   to   4   more   FIRs,   out   of   which,   in   two   cases   he   was acquitted   by   entering   into   a   compromise   and   in   one   case   he has been convicted, however has been given the benefit of the Probation of Offenders Act.   It is submitted that one criminal case is still pending against him.   That such a person cannot be   appointed   as   a   constable.     Therefore,   it   is   requested   that this Court must consider the subsequent events also. 5. Present   appeal   is   opposed   by   Mr.   R.K.   Shukla,   learned counsel appearing on behalf of the original writ petitioner.  5.1 It   is   vehemently   submitted   by   Mr.   R.K.   Shukla,   learned counsel appearing on behalf of the original writ petitioner that 9 having   found   that   the   offences   against   the   original   writ petitioner   were   trivial   in   nature   and   he   was   acquitted   and   in one   case   he   has   been   granted   the   benefit   of   Probation   of Offenders   Act,   both,   the   learned   Single   Judge   as   well   as   the Division   Bench   of   the   High   Court   have   rightly   directed   the State to consider the case of the original writ petitioner for the post of Constable. 5.2 It is submitted that when both, the learned Single Judge as well as the Division Bench have concurred on directing the State to consider the case of the original writ petitioner for the post of Constable and by giving cogent reasons, the same may not   be   interfered   with   by   this   Court   in   exercise   of   powers under Article 136 of the Constitution of India. 6. We   have   heard   learned   counsel   appearing   for   the respective parties at length. 6.1 At the outset, it is required to be noted that the post on which   the   writ   petitioner   is   seeking   the   appointment   is   the post  of  constable.   It cannot be disputed that the duty  of the constable   is   to   maintain   law   and   order.     Therefore,   it   is expected   that   he   should   be   honest,   trustworthy   and   that   his 10 integrity is above board and that he is reliable.   An employee in   the   uniformed   service   presupposes   a   higher   level   of integrity  as  such  a  person  is  expected  to   uphold  the  law   and on   the   contrary   any   act   in   deceit   and   subterfuge   cannot   be tolerated.   In   the   present   case   the   original   writ   petitioner   has not   confirmed   to   the   above   expectations/   requirements.     He suppressed the material facts of his criminal antecedents.  He did   not   disclose   in   the   application   form   that   against   him   a criminal   case/FIR   is   pending.     On   the   contrary,   in   the application   form,   he   made   a   false   statement   that   he   is   not facing   any   criminal   case.     Therefore,   due   to   the   aforesaid suppression,   his   candidature   came   to   be   rejected   by   the appropriate   authority.     Despite   the   above,   the   learned   Single Judge   allowed   the   writ   petitioner   and   directed   the   State   to consider   the   case   of   the   original   writ   petitioner   for appointment   as   a   constable   mainly   on   the   ground   that   the offences   were   trivial   in   nature   and   the   suppression   of   such offences   should   have   been   ignored.     The   same   has   been confirmed by the Division Bench.  11 6.2 The   question   is   not   whether   the   offences   were   trivial   in nature or not.   The question is one of suppression of material fact   by   the   original   writ   petitioner   in   respect   of   his   criminal antecedents   and   making   a   false   statement   in   the   application form.     If   in   the   beginning   itself,   he   has   suppressed   the material fact in respect to his criminal antecedents and in fact made   an   incorrect   statement,   how   can   he   be   appointed   as   a constable.  How can he be trusted thereafter in future?  How it is   expected   that   thereafter   he   will   perform   his   duty   honestly and with integrity?  6.3 Therefore,   as   such   the   authorities   were   justified   in rejecting   the   candidature   of   the   respondent   for   the   post   of constable. 6.4 At   this   stage   the   decision   of   this   Court   in   the   case   of Daya Shankar Yadav (supra)   is required to be referred to. In paras 14 and 16, it is observed and held as  under: “14.   Rule   14   of   the   Central   Reserve   Police   Force Rules,   1955   relevant   in   this   case   relates   to verification.   Clauses   ( a )   and   ( b )   of   the   said   Rule   are extracted below: “ 14.   Verification .—( a )   As   soon   as   a   man   is enrolled,   his   character,   antecedents,   connections 12 and   age   shall   be   verified   in   accordance   with   the procedure   prescribed   by   the   Central   Government from  time to  time.  The verification  roll shall  be sent to the District Magistrate or Deputy Commissioner of the District of which the recruit is a resident. ( b )   The   verification   roll   shall   be   in   CRP   Form   25 and   after   verification   shall   be   attached   to   the character and service roll of the member of the force concerned.” The   purpose   of   seeking   the   said   information   is   to ascertain   the   character   and   antecedents   of   the candidate so as to assess his suitability for the post. Therefore,   the   candidate   will   have   to   answer   the questions  in  these  columns  truthfully   and  fully  and any   misrepresentation   or   suppression   or   false statement   therein,   by   itself   would   demonstrate   a conduct   or   character   unbefitting   for   a   uniformed security service. 16.   Thus   an   employee   on   probation   can   be discharged   from   service   or   a   prospective   employee may   be   refused   employment   :   ( i )   on   the   ground   of unsatisfactory   antecedents   and   character,   disclosed from   his   conviction   in   a   criminal   case,   or   his involvement   in   a   criminal   offence   (even   if   he   was acquitted   on   technical   grounds   or   by   giving   benefit of   doubt)   or   other   conduct   (like   copying   in examination)   or   rustication   or   suspension   or debarment   from   college,   etc.;   and   ( ii )   on   the   ground of   suppression   of   material   information   or   making false   statement   in   reply   to   queries   relating   to prosecution or conviction for a criminal offence (even if   he   was   ultimately   acquitted   in   the   criminal   case). This   ground   is   distinct   from   the   ground   of   previous antecedents   and   character,   as   it   shows   a   current dubious   conduct   and   absence   of   character   at   the time of making the declaration, thereby making him unsuitable for the post.” 13 6.5   In   State   of   A.P.   v.   B.   Chinnam   Naidu,   (2005)   2   SCC 746 ,   this   Court   has   observed   that   the   object   of   requiring information   in   the   attestation   form   and   the   declaration thereafter   by   the   candidate   is   to   ascertain   and   verify   the character and antecedents to judge his suitability to enter into or   continue   in   service.   It   is   further   observed   that   when   a candidate   suppresses   material  information   and/or   gives  false information,   he   cannot   claim   any   right   for   appointment   or continuance in service. 6.6 In  Devendra Kumar   v.   State of Uttaranchal, (2013) 9 SCC 363 , while joining  the training, the employee was asked to submit an affidavit giving certain information, particularly, whether   he   had  ever   been   involved   in  any   criminal   case.   The employee   submitted   an   affidavit   stating   that   he   had   never been   involved   in   any   criminal   case.   The   employee   completed his   training   satisfactorily   and   it   was   at   this   time   that   the employer in pursuance of the process of character verification came   to   know   that   the   employee   was   in   fact   involved   in   a criminal   case.   It   was   found   that   the   final   report   in   that   case had   been   submitted   by   the   prosecution   and   accepted   by   the 14 Judicial  Magistrate  concerned.  On  the  basis  of  the  same, the employee   was   discharged   abruptly   on   the   ground   that   since he was a temporary government servant, he could be removed from   service   without   holding   an   enquiry.   The   said   order   was challenged   by   the   employee   by   filing   a   writ   petition   before   a Single   Judge   of   the   High   Court   which   was   dismissed.   The Division   Bench   upheld   that   order,   which   was   the   subject­ matter of appeal before this Court. Dismissing the appeal, this Court observed and held that the question is not whether the employee is suitable for  the  post.  The pendency  of a criminal case/proceeding is different from suppressing the information of   such   pendency.   The   case   pending   against   a   person   might not   involve   moral   turpitude   but   suppressing   of   this information   itself   amounts   to   moral   turpitude.   It   is   further observed   that   the   information   sought   by   the   employer   if   not disclosed as required, would definitely amount to suppression of   material   information   and   in   that   eventuality,   the   service becomes   liable   to   be   terminated,   even   if   there   had   been   no further   trial   or   the   person   concerned   stood acquitted/discharged. 15 6.7 In the case of  Jainendra Singh v. State of U.P., (2012) 8   SCC   748 ,   in   para   29.4,   this   Court   has   observed   and   held that   “a   candidate   having   suppressed   material   information and/or giving false information cannot claim right to continue in   service   and   the   employer,   having   regard   to   the   nature   of employment   as   well   as   other   aspects,   has   the   discretion   to terminate   his   services.     In   para   29.6,   it   is   further   observed that   the   person   who   suppressed   the   material   information and/or   gives   false   information   cannot   claim   any   right   for appointment   or   continuity   in   service.     In   para   29.7,   it   is observed   and   held   that   “the   standard   expected   of   a   person intended   to   serve   in   uniformed   service   is   quite   distinct   from other   services   and,   therefore,   any   deliberate   statement   or omission regarding a vital information can be seriously viewed and   the   ultimate   decision   of   the   appointing   authority   cannot be faulted. 6.8   In   Daya Shankar Yadav   v.   Union of India, (2010) 14 SCC 103 , this Court had an occasion to consider the purpose of   seeking   the   information   with   respect   to   antecedents.   It   is observed and held that the purpose of seeking the information 16 with   respect   to   antecedents   is   to   ascertain   the  character   and antecedents of the candidate so as to assess his suitability for the   post.   It   is   further   observed   that   when   an   employee   or   a prospective   employee   declares   in   a   verification   form,   answers to   the   queries   relating   to   character   and   antecedents,   the verification   thereof   can   lead   to   any   of   the   following consequences: (SCC pp. 110­11, para 15) “ 15 .   …   ( a )   If   the   declarant   has   answered   the questions   in   the   affirmative   and   furnished   the details   of   any   criminal   case   (wherein   he   was convicted  or  acquitted  by  giving  benefit  of  doubt for want   of   evidence),   the   employer   may   refuse   to   offer him   employment   (or   if   already   employed   on probation, discharge him from service), if he is found to be unfit having regard to the nature and gravity of the offence/crime in which he was involved. ( b )   On   the   other   hand,   if   the   employer   finds   that the   criminal   case   disclosed   by   the   declarant   related to offences which were technical, or of a nature that would   not   affect   the   declarant's   fitness   for employment,   or   where   the   declarant   had   been honourably   acquitted   and   exonerated,   the   employer may   ignore   the   fact   that   the   declarant   had   been prosecuted   in   a   criminal   case   and   proceed   to appoint him or continue him in employment. ( c )   Where   the   declarant   has   answered   the questions   in   the   negative   and   on   verification   it   is found that the answers were false, the employer may refuse   to   employ   the   declarant   (or   discharge   him,   if already   employed),   even   if   the   declarant   had   been cleared   of   the   charges   or   is   acquitted.   This   is because   when   there   is   suppression   or   non­ disclosure   of   material   information   bearing   on   his character,   that   itself   becomes   a   reason   for   not employing the declarant. 17 ( d ) Where the attestation form or verification form does   not   contain   proper   or   adequate   queries requiring   the   declarant   to   disclose   his   involvement in any criminal proceedings, or where the candidate was   unaware   of   initiation   of   criminal   proceedings when   he   gave   the   declarations   in   the   verification roll/attestation   form,   then   the   candidate   cannot   be found   fault   with,   for   not   furnishing   the   relevant information. But if the employer by other means (say police   verification   or   complaints,   etc.)   learns   about the   involvement   of   the   declarant,   the   employer   can have recourse to courses ( a ) or ( b ) above.” Thereafter, it is observed and held that an employee can   be   discharged   from   service   or   a   prospective employee may be refused employment on the ground of   suppression   of   material   information   or   making false   statement   in   reply   to   queries   relating   to prosecution or conviction for a criminal offence (even if he was ultimately acquitted in the criminal case). 6.9   In   State   of   M.P.   v.   Abhijit   Singh   Pawar,   (2018)   18 SCC   733 ,   when   the   employee   participated   in   the   selection process,   he   tendered   an   affidavit   disclosing   the   pending criminal   case   against   him.   The   affidavit   was   filed   on   22­12­ 2012.   According   to   the   disclosure,   a   case   registered   in   the year   2006   was   pending   on   the   date   when   the   affidavit   was tendered. However, within four days of filing such an affidavit, a   compromise   was   entered   into   between   the   original complainant   and   the   employee   and   an   application   for compounding   the   offence   was   filed   under   Section   320   CrPC. 18 The   employee   came   to   be   discharged   in   view   of   the   deed   of compromise. That thereafter the employee was selected in the examination   and   was   called   for   medical   examination. However, around the same time, his character verification was also   undertaken   and  after  due  consideration   of  the  character verification report, his candidature was rejected. The employee filed a writ petition before the High Court challenging rejection of   his   candidature.   The   learned   Single   Judge   of   the   High Court   of   Madhya   Pradesh   allowed   the   said   writ   petition.   The judgment   and   order   passed   by   the   learned   Single   Judge directing   the   State   to   appoint   the   employee   came   to   be confirmed   by   the   Division   Bench   which   led   to   appeal   before this Court. After considering a catena of decisions on the point including   the   decision   in   Avtar   Singh   v.   Union   of   India, (2016)   8   SCC   471 ,   this   Court   upheld   the   order   of   the   State rejecting the candidature of the employee by observing that as held   in   Avtar   Singh   (supra) ,   even   in   cases   where   a   truthful disclosure   about   a   concluded   case   was   made,   the   employer would   still   have   a   right   to   consider   antecedents   of   the 19 candidate   and   could   not   be   compelled   to   appoint   such candidate. 6.10   After reproducing and/or reconsidering para 38.5 of the decision   in   Avtar   Singh   (supra) ,   in   Abhijit   Singh   Pawar (supra) , in para 13, this Court observed and held as under:   “ 13 .   In   Avtar   Singh   [ Avtar   Singh   v.   Union   of   India , (2016) 8 SCC 471, though this Court was principally concerned with the question as to non­disclosure or wrong   disclosure   of   information,   it   was   observed   in para   38.5   that   even   in   cases   where   a   truthful disclosure   about   a   concluded   case   was   made,   the employer   would   still   have   a   right   to   consider antecedents   of   the   candidate   and   could   not   be compelled to appoint such candidate.” 6.11 Recently,   in   the   case   of   Rajasthan   Rajya   Vidyut Prasaran   Nigam   Limited   v.   Anil   Kanwariya,   (2021)   10 SCC   136 ,   this   Court   had   an   occasion   to   consider   the submission   on   behalf   of   an   employee   whose   services   were terminated   on   the   ground   of   filing   a   false   declaration   to   the effect that neither a criminal case is pending against him nor has he been convicted by any Court of law, that subsequently he has been granted the benefit of Section 12 of the Probation of   Offenders  Act   and  therefore  his   services   ought   not   to   have 20 been   terminated.    This  Court  has   observed  in   paras  13  &  14 as under: “13.   Even   otherwise,   subsequently   getting   the benefit   of   Section   12   of   the   1958   Act   shall   not   be helpful to the respondent inasmuch as the question is about filing a false declaration on 14­4­2015 that neither any criminal case is pending against him nor has   he   been   convicted   by   any   court   of   law,   which was   much   prior   to   the   order   passed   by   the   learned Sessions Court granting the benefit of Section  12 of the 1958 Act. As observed hereinabove, even in case of   subsequent   acquittal,   the   employee   once   made   a false   declaration   and/or   suppressed   the   material fact of pending criminal case shall not be entitled to an appointment as a matter of right. 14.   The   issue/question   may   be   considered   from another angle, from the employer's point of view. The question   is   not   about   whether   an   employee   was involved   in   a   dispute   of   trivial   nature   and   whether he   has   been   subsequently   acquitted   or   not.   The question   is   about   the   credibility   and/or trustworthiness   of   such   an   employee   who   at   the initial stage of the employment i.e. while submitting the   declaration/verification   and/or   applying   for   a post   made   false   declaration   and/or   not   disclosing and/or   suppressing  material  fact  of   having  involved in   a   criminal   case.   If   the   correct   facts   would   have been   disclosed,   the   employer   might   not   have appointed   him.   Then   the   question   is   of   TRUST . Therefore,   in   such   a   situation,   where   the   employer feels that an  employee  who at the initial   stage itself has made a false statement and/or not disclosed the material   facts   and/or   suppressed   the   material   facts and   therefore   he   cannot   be   continued   in   service because   such   an   employee   cannot   be   relied   upon even   in   future,   the   employer   cannot   be   forced   to continue   such   an   employee.   The   choice/option whether   to   continue   or   not   to   continue   such   an employee   always   must   be   given   to   the   employer.   At the cost of repetition, it is observed and as observed hereinabove in catena of decision such an employee 21 cannot claim the appointment and/or continue to be in service as a matter of right.” 7. Applying the law laid down by this Court in the aforesaid cases,   it   cannot   be   said   that   the   authority   committed   any error in rejecting the candidature of the original writ petitioner for the post of constable in the instant case.   8. Even   otherwise   it   is   required   to   be   noted   that subsequently   and   during   the   proceedings   before   the   learned Single Judge as well as the Division Bench, there are three to four   other   FIRs   filed   against   the   original   writ   petitioner culminating into criminal trials and in two cases he has been acquitted   on   the   ground   of   compromise   and   in   one   case though   convicted,   he   has   been   granted   the   benefit   of Probation   of   Offenders   Act.     One   more   criminal   case   is pending   against   him.     Therefore,   the   original   writ   petitioner cannot be appointed to such a post of constable. 9. In   view   of   the   above   discussion   and   for   the   reasons stated   above,   both,   the   learned   Single   Judge   as   well   as   the Division   Bench   have   erred   in   directing   the   State   to   consider the   case   of   the   respondent   for   appointment   as   a   constable. 22 The   judgment   and   order   passed   by   the   High   Court   is unsustainable,   both,   on   facts   as   well   as   on   law.   Under   the circumstances, the same deserves to be quashed and set aside and is accordingly quashed and set aside.   It is held that the candidature of the respondent – original writ petitioner for the post of constable had been rightly rejected by the appropriate authority.   Present appeal is accordingly allowed. In the facts and   circumstances   of   the   case,   there   shall   be   no   order   as   to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  May 11, 2022. 23