High Court Kerala High Court

Sebastian K. Antony vs Mahathma Gandhi University on 14 November, 2008

Kerala High Court
Sebastian K. Antony vs Mahathma Gandhi University on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16864 of 2008(G)


1. SEBASTIAN K. ANTONY, SENIOR GRADE
                      ...  Petitioner

                        Vs



1. MAHATHMA GANDHI UNIVERSITY,
                       ...       Respondent

2. VICE CHANCELLOR, MAHATHMA GANDHI

3. THE MANAGER,

4. THE PRINCIPAL, ST. ALBERT'S COLLEGE,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.BABY ISSAC ILLICKAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/11/2008

 O R D E R
                         ANTONY DOMINIC, J.
                         ==============
                 W.P.(C) NO. 16864 & 18013 OF 2008
                ========================

             Dated this the 14th day of November, 2008

                            J U D G M E N T

The petitioner in WP(C) No.16864/08 is a Selection Grade Lecturer

of Malayalam, working in the St.Albert’s College, Ernakulam. By Ext.P1

order dated 8/2/08, he was placed under suspension and he was called

upon to show cause why disciplinary action shall not be taken against him

for certain misconducts. That was followed by Ext.P3 memo of charges

issued on 20/2/2008 and he was called upon to submit his written

statement. It is stated that in the meanwhile, by Ext.P2, he sought the

documents on the basis of which Ext.P1 was issued and these were

furnished by Ext.P4 and thereafter petitioner submitted Ext.P5 written

statement. An advocate was appointed as the Enquiry Officer and it is

stated that the enquiry also commenced and managements’ evidence is

not complete.

2. While so, by Ext.P12 communication dated 22/5/2008, the

University informed the Manager of the College that as per Section 63(4)

of the M.G.University Act (hereinafter referred to as ‘Act’ for short), any

disciplinary proceedings against a teacher of a private college shall be

completed within a period of three months and that three months elapsed

WPC 16864 & 18013/08
:2 :

on 8/5/2008. Proceeding further, it was stated that as ordered by the Vice

Chancellor, the petitioner should be reinstated in service with immediate

effect before proceeding further with the disciplinary proceedings against

him. Manager responded to Ext.P12 by Ext.P13, contending that Section

63(4) of the Act is a directory provision and that he had vide his letter

dated 2/5/2008 already sought extension of time to complete the

disciplinary proceedings. It was also stated that the issue of reinstatement

could be considered after completion of the disciplinary proceedings. It is

at that stage, the petitioner filed this writ petition praying mainly for

directing respondents 3 and 4 to enforce Ext.P12 and to take appropriate

action against the 3rd respondent Manager, as provided under Section 56

of the Act for disobeying Ext.P12 order. A declaration that the petitioner is

entitled for reinstatement is also sought for.

3. Counsel for the petitioner also made reference to Ext.P14, a

communication dated 14.5.2008, issued by the Public Information Officer

of the M.G.University, in response to the requisition made by the petitioner

under the Right to Information Act, informing him that the University had

not received any request from the Manager of the College for extension of

time for completing the disciplinary proceedings. In this writ petition, by

WPC 16864 & 18013/08
:3 :

order dated 6/6/2008, this Court restrained the Manager from proceeding

with the disciplinary enquiry unless and until Ext.P12 is complied with and

that order still remains in force.

4. In so far as WP(C) No.18013/08 is concerned, that writ

petition is filed by the Manager of St.Albert’s College, Ernakulam praying

for quashing Ext.P12 order of the M.G.University, referred to above.

According to the Manager, the delay in completing disciplinary proceedings

was not for reasons attributable to them and as far as the management is

concerned, evidence is almost complete. It is also stated that by Ext.P11

dated 2/5/2008, they had sought for extension of time by three months for

completing the disciplinary proceedings against the teacher. It is stated

that by Ext.P15, the postal department has certified that the aforesaid

communication has been delivered to the addressee viz., the Registrar of

the University on 5/5/2008. They have also produced the extract of the

despatch register as Ext.P16 to prove that Ext.P11 was despatched to the

University and that copies were also marked to the Directorate of

Collegiate Education and Deputy Director of Collegiate Eduction,

Ernakulam. Referring to Ext.P17, it is stated that the Deputy Director of

Collegiate Education, Ernakulam, vide his letter dated 2/7/2008, has

WPC 16864 & 18013/08
:4 :

confirmed receipt of a copy of Ext.P11 on 5/5/2008.

5. According to the management, it is despite the request made

for extension of time by three months, that without passing orders

thereon, the University has passed Ext.P12 and that too, without putting

them on notice. They would argue that the teacher is a Senate Member of

the University and the District President of AKPCTA, a trade union of the

college teachers, and that the University’s case of non receipt of their

request for extension and issuance of Ext.P12, immediately on the expiry

of 3 months period are proof of his influence with the authorities of the

University. It is stated that but for the order dated 6/6/2008 passed in WP

(C) No.16864/08, the whole proceedings would have been completed.

6. In para 6 of the the counter affidavit filed by the University in

WP(C) No.18013/08, it is averred that the University has not received

Ext.P11. It is further stated that even if the petitioner applies for further

period beyond 3 months, such a request cannot be justified in the facts

and circumstances of the case. It is to be noticed that though Exts.P15,

P16 and P17 were produced by the petitioner, along with the affidavit filed

in reply to the above counter affidavit filed by the University, nothing has

been placed on record to contradict those documents.

WPC 16864 & 18013/08
:5 :

7. The contentions raised by the counsel for the petitioner in WP

(C) NO.16864/08 are that in terms of Section 63(1) of the Act, Educational

Agency may at any time place the teacher of a private college under

suspension when any disciplinary proceedings is proposed to be taken

against him or when such disciplinary proceedings are pending. Sub

Section (4) requires the disciplinary authority to complete the disciplinary

proceedings against teacher of a private college within a period of three

months or within such further period as may be allowed by the Vice

Chancellor. It is stated that in this case, three months period expired on

8/5/2008 and that, as confirmed by the University, upto 14/5/2008, the

date of Ext.P14, the College had not sought any extension of time.

8. Referring to Section 63 of the Act, two contentions are raised.

First is that, only the educational agency can place the teacher under

suspension and the second is, that in the absence of enlargement of time

by the Vice Chancellor beyond the initial period of three months, the

teacher is entitled to reinstatement. According to counsel, it was in

exercise of this power that the Vice Chancellor issued Ext.P12 order and by

Ext.P13, the Manager has informed his unwillingness to comply with

Ext.P12. Counsel contends that the disobedience of the Manager to comply

WPC 16864 & 18013/08
:6 :

with Ext.P12, attracts Section 56(7) of the Act, which provides that if the

Manager of a private college is guilty of disobedience of the instructions

issued by the University, the Vice Chancellor is entitled to take action for

declaring him unfit to hold the office of Manager and require the

management to appoint a suitable person as Manager.

9. It is also pointed out that consequence of an order under

Section 56(7) of the Act is provided in Section 56(9), which entitles the

University or the Government to withdraw aid, grant or affiliation of the

private college by the University or the Government, as the case may be.

Yet another contention raised is that the teacher has been placed under

suspension without any application of mind and that even if the

misconducts alleged against the teacher are taken at its face value, it is

not grave enough warranting an order of suspension to keep the teacher

out of his job for such a long time. In this context, reliance was placed on

the judgment in Surendran K. v. Government of Kerala and others

(ILR(2008) 3 Kerala 587).

10. On the other hand, the counsel for the Manager would argue

that under Section 63 of the Act, they have already sought enlargement of

time for completing the disciplinary proceedings by filing Ext.P11 produced

WPC 16864 & 18013/08
:7 :

in WP(C) No.18013/08. It is stated that the despatch and delivery of

Ext.P11 is confirmed by the Postal Authorities by Ext.P15 and its despatch

is proved by the entries in the Despatch Register viz., Ext.P16. It is also

pointed out that the Deputy Director to whom copy was sent has

acknowledged its receipt by Ext.P17. It is stated that it is despite all this

that Ext.P12 was issued ordering reinstatement of the teacher and that

the said order was passed without even issuing notice to the Manager.

Counsel therefore submits that apart from all other vitiating factors,

Ext.P12 deserves to be set aside for violation of the principles of natural

justice.

11. Yet another contention that is raised is regarding the

maintainability of the writ petition itself. Learned counsel for the Manager

has stated that challenging the proceedings initiated against him, the

teacher has filed Appeal No.8/08 before the University Appellate Tribunal.

It is stated that the appeal was filed on 23/10/2008 and that the same has

been admitted and is now posted for written statement of the

Management.

12. On merits, it is contended that under Section 63(3) of the Act,

when following the disciplinary proceedings initiated, a teacher is placed

WPC 16864 & 18013/08
:8 :

under suspension for a period exceeding 15 days, all that is required to be

done is to report the factum of suspension to the Vice Chancellor. It is

stated that ordinarily the disciplinary proceedings are to be completed

within 3 months and in terms of Section 63(4), if proceedings are not

completed, it shall be completed within such further period as may be

allowed by the Vice Chancellor. It is stated that the power under Section

63(4) only enables the Vice Chancellor to deal with a request for enlarging

the period for completion of disciplinary proceedings, but however, it does

not enable the Vice Chancellor to interfere with an order of suspension

passed by the disciplinary authority. Referring to the judgment of this

Court in Dr.N.Raveendran v. The Manager, Sree Narayana College

and another (ILR 2005(1) Kerala 338), it is contended by the learned

counsel for the Manager that Section 63(4) of the Act is only directory and

not mandatory, as contended by the petitioner in WP(C) No.16864/08. He

also contends that being a teacher in an educational institution, the

misconduct allegedly committed by the petitioner in WP(C) No.16864/08

has to be viewed with extreme gravity and therefore they cannot be

faulted for placing the teacher under suspension.

13. Thus while in WP(C) No.18013/08, the management is seeking

WPC 16864 & 18013/08
:9 :

to quash Ext.P12, the order issued by the University requiring the

reinstatement of the teacher for continuance of the disciplinary enquiry, in

WP(C) No.16864/08, the teacher requires implementation of the same.

Although it is true that under Section 10(15) of the Act, the Vice Chancellor

is the custodian of the University Laws and is also vested with the power

of ensuring observance of the provisions of the Act by private colleges, the

question arising for consideration is regarding the competence of the Vice

Chancellor to issue an order in the nature of Ext.P12. If this order is held

to be one within his power, for non compliance thereof, the management

may be liable to be proceeded against under Section 56(7) and (9) of the

Act. On the other hand, if Ext.P12 order is issued without any legal

sanction, necessarily, the same will have to be set aside.

14. Section 63 of the Act to the extent it is relevant, reads as

under:

63. Disciplinary powers of Educational Agency over
teachers of private Colleges: (1) The Educational Agency
may at any time place a teacher of a Private College under
suspension when any disciplinary proceedings is proposed to
be taken against him or when such disciplinary proceedings
are pending.

(2) A teacher of a Private college who is detained in
custody whether on a criminal charge or otherwise for a
period exceeding fourty-eight hours shall be deemed to have

WPC 16864 & 18013/08
:10 :

been suspended with effect from the date of detention by an
order of the Educational Agency and shall remain under
suspension until further orders.

(3) When a teacher of a private college is suspended
for a period exceeding fifteen days, the matter together with
the reasons for the suspension, shall be reported to the Vice-
Chancellor.

(4) Any disciplinary proceedings against a teacher of
a private college by the educational agency shall be
completed within a period of three months or within such
further period as may be allowed by the Vice-Chancellor.

15. A reading of Section 63 shows that when in any disciplinary

proceedings, if a teacher is placed under suspension, that has to be

reported to the Vice Chancellor, in terms of Sub Section (3) thereof. Sub

Section (4) provides that disciplinary proceedings shall be completed

within a period of three months or within such further period as may be

allowed by the Vice Chancellor. Therefore, the power of the Vice

Chancellor is what is conferred under Sub Section(4) and that is to pass

order on the request made by the disciplinary authority for extension of

time for completion of the disciplinary proceedings against the teacher.

This section does not enable the Vice Chancellor to interfere with the

power of suspension exercised by the disciplinary authority under Section

63(1) of the Act and reported to the Vice Chancellor under Section 63(3).

WPC 16864 & 18013/08
:11 :

16. Though the counsel for the University was at pains to explain

the powers of the Vice Chancellor and his duties for ensuring observance

of the provisions of the Act, University Statutes and Rules, still despite a

specific query raised by the Court, except referring to Section 10(15) of

the Act, no specific provision enabling the Vice Chancellor to interfere with

the power of suspension exercised by the disciplinary authority of a private

college teacher could be brought to my notice. Disciplinary powers are

entirely within the domain of the disciplinary authority and the only

limitation is the statutory restrictions imposed on that power. Those

restrictions are contained in Section 63 of the Act, and Section 63 does not

confer any power on the Vice Chancellor to interfere with the power of

suspension. If that be so, the Vice Chancellor could not have ordered

reinstatement of the teacher, on the ground that the enquiry has not been

completed within the initial period of three months.

17. In this context, it also requires to be mentioned that in

Dr.N.Raveendran v. The Manager, Sree Narayana College and

another (ILR(2005) 1 Kerala 338), interpreting the corresponding

provisions in 60(4) of the Kerala University Act, a Division Bench of this

Court has held that the provisions are only directory and that despite the

WPC 16864 & 18013/08
:12 :

lapse of time, the enquiry can be continued. In this context, it also needs

mention that even by Ext.P12, University has not forbidden the College

from proceeding with the enquiry for not completing the same within 3

months, but has only imposed reinstatement as a condition for its

continuance.

18. In my view, Ext.P12 order passed by the Vice Chancellor

ordering reinstatement of the teacher cannot be sustained and has to be

set aside. But, then that does not mean that the College is entitled to

prolong disciplinary action and keep the teacher under suspension for all

time to come. Necessarily, the College is bound to complete the

disciplinary action with due expedition.

19. The counsel for the petitioner in WP(C) No.16864/08

contended that educational agency alone could have suspended the

teacher and that Ext.P1 having been issued by the Manager is without

jurisdiction. Though this contention is not seen raised in the writ petition, a

reading of Section 63(1) indicates that it is the educational agency, which

is vested with the power of suspension. The term Educational Agency has

been defined in 2(9) of the Act. Section 56 of the Act provides for the

appointment of the Manager and Sub Section 4 provides that the Manager

WPC 16864 & 18013/08
:13 :

shall exercise such powers and discharge his duties as may be delegated

to him by the corporate management. Manager contends that this power

has been delegated and that all steps that have been taken by the

Manager are in exercise of the delegated power. Educational Agency

functions through the Manager appointed under Section 56 of the Act,

which also provides that the Manager is to exercise delegated powers.

According to the Manager, whatever actions that has taken are in exercise

of the delegated power. As noticed, this is not a plea raised in the writ

petition and the assertion made by the petitioner is denied by the

Manager. In the aforesaid circumstances, I am not in a position to accept

the plea of the petitioner in WP(C) No.16864/08 and invalidate the

suspension on that ground.

20. Counsel for the petitioner in WP(C) No.16864/08 was

contending for the position that the suspension has been imposed without

application of mind. He also placed reliance on the judgment of the

Division Bench in Surendran K. v. Government of Kerala and others

(ILR(2008) 3 Kerala 587). True the gravity of the misconduct justify

exercise of power of suspension by the disciplinary authority. In this case,

allegation is that a teacher has tampered with the attendance register in

WPC 16864 & 18013/08
:14 :

the college. The role of a teacher has been explained in several judgments

and he has to conduct himself as a model to the students, whose

character and conduct is moulded in the College. When such grievous

allegations are raised, I do not find any arbitrariness in the order of the

Manager in placing such a teacher under suspension. Therefore, I am not

inclined to hold that the nature of allegation do not call for such an order

and interfere with the order of suspension in a proceedings under Article

226 of the Constitution of India.

21. Be that as it may, now that the enquiry has been initiated and

according to the counsel, the management has let in evidence and all that

remains on their side is to examine one more witness. Once that is

completed, necessarily, it is the turn of the delinquent to let in his

evidence if he so desires. The fact that Ext.P12 has been sustained does

not mean that the management can prolong the enquiry, but should

complete the same with due expedition. Normally, considering the

contention of the University that it has not received the Manager’s request

for extension of time for completing the enquiry (Ext.P11 in WP(C)

No.18013/08), this Court should have directed that a fresh request shall be

made to the University. However, in the counter affidavit filed in WP(C)

WPC 16864 & 18013/08
:15 :

No.18013/08, the University has also stated that even if an application is

made, such a request cannot be justified. Since the University has made its

stand known, I do not think that any useful purpose will be served by

directing the College to make a fresh application.

22. Therefore, I direct the petitioner in WP(C) No.18013/08 to

complete the disciplinary action initiated against the petitioner in WP(C)

No.16864/08 within two months from the date of receipt of a copy of this

judgment, provided, the petitioner in WP(C) No.16864/08 co-operates for

the same.

23. It is clarified that this Court has only examined the validity of

Ext.P12 in the light of the aforesaid contentions. Though in the pleadings,

various factual controversies have been raised, adjudication of those

contentions is unnecessary for the disposal of these cases. All those issues

are left open, particularly in view of the pendency of Appeal No.8/08,

before the Appellate Tribunal.

WP(C) No.16864/08 will stand dismissed and WP(C) No.18013/08

will stand allowed as above.

ANTONY DOMINIC, JUDGE
Rp