High Court Kerala High Court

Arun George vs State Of Kerala on 7 October, 2009

Kerala High Court
Arun George vs State Of Kerala on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 101 of 2008(C)


1. ARUN GEORGE,
                      ...  Petitioner
2. JIJU VARGHESE JACOB,
3. NEETHU GEORGE,
4. MANOJ NARAYANAN K.S.,
5. SINDU JONES,
6. LINJU ANN JACOB,
7. M.P. ABRAHAM,
8. THE MANAGER,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF COLLEGIATE EDUCATION,

3. DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,

4. THE MAHATMA GANDHI UNIVERSITY,

                For Petitioner  :SRI.BABU VARGHESE

                For Respondent  :SRI.T.A.SHAJI-(SC M.G.UNIVERSITY)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2009

 O R D E R
            PIUS C. KURIAKOSE & ANTONY DOMINIC, JJ.
           ===========================
                  R.P. Nos.101 and 180 OF 2008
                      in W.A. No.2529/05 ,
              R.P.No.983/07 in WP(c).No.30527/05 &
                 R.P.No.55/08 in WP(c).No.939/06
                 =====================

              Dated this the 7th day of October, 2009


                             O R D E R

ANTONY DOMINIC, J

RP No.101 is filed by Respondents 1 to 8 in W. A. No. 2529/05

and RP No.180/08 is filed by the Kerala Private College Management

Association and the Manager, Morning Start Home Science College,

Angamaly, seeking review of the judgment in W.A.No.2529/2005,

after having obtained leave to file the review petition, as per order

dated 06.02.2008 in I.A.No.23/2008.

2. Pleadings in these review petitions are almost identical

and hence we shall make reference to the pleadings in RP

No.101/2008 for convenience.

3. W.A.No. 2529/2005 was filed by the Respondents 1 to 3

herein, aggrieved by the judgment of the Learned Single Judge in

WPC No.482 of 2004. By the said judgment the Division Bench,

allowed the Writ Appeal and held that the courses sanctioned by the

Government as per Exts.P2 and P2(a), were conditional and that

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:2 :

therefore the Government did not have the liability to pay salary and

other benefits to petitioners 1 to 7 herein who were appointed to

the vacancies which arose consequent on the commencement of the

courses.

4. The contention raised by the review petitioners are that

the judgment was rendered without adverting to the provisions of

the University Act, the Statutes, the Direct Payment Agreement and

the judgments of this Court as also that of the Apex Court. It is

contended that the judgment is vitiated due errors apparent on the

face of it, warranting review. In support of the Review Petition,

counsel for the petitioners relied on the following judgments and

the principles laid down therein, generally, are as under:

i. If the attention of the court is not drawn to a material

statutory provision during the original hearing the court

will review its judgment. (Northern India Caterers (India)

Ltd., v. Lt. Governor of Delhi – 1980 (2) SCC 167)

ii. Failure of the court to take into consideration an existing

decision of the Supreme Court taking a different or

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:3 :

contrary view on a point covered by its judgment, would

amount to a mistake or error apparent on the face of the

record. (The Nalagarh Dehati Co-operative Transport

Society Ltd., Nalagarh v. Beli Ram and Others – AIR

1981 HP 1(FB))

iii. If a particular person is a necessary party and a decision

has been rendered without impleading the necessary

party, the proper course to be adopted is to make an

appropriate petition to re-open the judgment, and to get

himself impleaded as a party and seek review of the

judgment. (Ramachandran v. Food Corporation of India

– 1989 (2) KLT 112).

iv. The powers of the High Court under Article 226 are

plenary powers and are not fettered by legal constraints

and while exercising these powers, if the court has

committed a mistake, it has the plenary power to correct

the same (Common Cause, A registered Society v. Union

of India and Others – 1999 (6) SCC 179).

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:4 :

v. Justice is a virtue that transcends all barriers and the

rules of procedures or technicalities cannot stand in the

way of administration of justice and law has to bend

before justice. If court finds that the error pointed out

was committed under a mistake and that the earlier

judgment would not have been passed but for the

erroneous assumption, which in fact did not exist or its

perpetration shall result in a miscarriage of justice,

nothing would preclude the court from rectifying the

error. (Lily Thomas and Others v. Union of India and

Others – 2000 (6) SCC 224)

vi. The words `sufficient reason’ in Order 47 Rule 1 of the

Code are vide enough to include, a misconception of fact

or law by a court or even an Advocate, and that an

application for review may be necessitated by way of

invoking the doctrine `actus curiae neminem gravabit’

(Board of Control for Cricket in India and another v.

Nataji Cricket Club and Others – 2005 (4) SCC 741).

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:5 :

vii. When an inferior court overlooks the binding decision of

the Apex Court and renders a decision contrary to the

law already laid down by the Apex Court, such a decision

is one that is vitiated by an error apparent on the face of

the record, to justify review of the decision. (E.S.I.

Corporation v. Rajagopal Textile Mills (P) Ltd. – 2006 (4)

KLT 730).

viii. An error to be one apparent on the face of the record,

need not be limited to errors of fact, but could extend to

errors of law as well. If mistake is apparent, be it of law

or of fact, on a perusal of the records, then an

application for review would lie and the court may also

re-open its judgment, if a manifest wrong has been

done. (Sathy v. Thara – 2007 (2) KLT SN 13 (Case

No.19))

On the other hand, the learned Government Pleader contended that

there is no error apparent on the face of the judgment, that no

miscarriage of justice has been caused and that the petitioners

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:6 :

could not make out a case that despite due diligence, they could not

obtain any judgment or any record, before the writ appeal was

heard. It was further contended that the fact that this court was

wrong in having taken a particular view in a judgment and that, on

the materials available, another view is also possible, is no reason

invoke the review power inherent in this court.

5. Learned Government Pleader also relied on the following

judgments, and the propositions laid down therein, can be

summarised, as under:

(I) A review is, by no means an appeal in disguise, whereby an

erroneous decision is reheard and corrected, but lies only

for correcting patent errors (Thungabhadra Industries Ltd.

v. The Govt. of Andhra Pradesh – AIR 1964 SC 1372).

(ii) Review is maintainable only if an apparent error or a

mistake on the face of the judgment is made out, or that it

should be shown that the new pleas are based on any

matter, which could not, despite due diligence, be

discovered or produced earlier at the appropriate stage.

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:7 :

(Dr. Mohd. Yasin v. University of Kashmir, Srinagar and

Others – AIR 1974 SC 2341).

(iii) Once an order has been passed by a court, a review thereof

must be subject to the rules of the game, which cannot be

lightly entertained, and a reluctant resort to it is proper,

only where a glaring omission or patent mistake or like

grave error has crept in earlier by judicial fallibility. (Sow

Chandra Kante and another v. Sheikh Habib – 1975 (1)

SCC 674).

(iv) If the view adopted by the court in the original judgment is

a possible view, having regard to what the record states; it

is difficult to hold that there is an error apparent on the

face of the record. (Northern India Caterers (India) Ltd., v.

Lt. Governor of Delhi – AIR 1980 SC 674).

6. Bearing in mind the aforesaid legal principles, we shall now

proceed to examine whether the petitioners have made out a case

for review of the judgment, as prayed for by them. During the

hearing of these review petitions extensive reference was made to

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:8 :

the various provisions of the University Act, the Statutes, the Direct

Payment Agreement and the decisions dealing with the impact of

the Direct Payment Agreement such as State of Kerala v. Devasy

Manjooran (1977 K.L.T. 110), was referred to. The Division Bench

judgment in Fr. Mathew Meleparambil v. State of Kerala (2008 (4)

KLT 643, which of course was rendered subsequent to the judgment

under review, was also relied on. In addition to all this, the Apex

Court judgment in Chandigarh Administration and Others v. Rajni

Vali (Mrs) and Others (2000 (2) SCC 42), which was rendered in

almost similar factual circumstances as obtaining in these cases was

also relied on. That apart, Annexures A1 to A23, which includes,

documents obtained as per Annexure A7 request made under Right

to Information Act and obtained subsequent to the judgment under

review also were relied on.

7. Having gone through the statutory provisions, documents

produced and the judgments referred to and also the facts brought

on record by the affidavits filed in these review petitions, we are

inclined to find that the Division Bench did not advert to relevant

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:9 :

statutory provisions or the Direct Payment Agreement and facts

which are relevant to issue, as a result of which grave injustice has

been caused to the review petitioners. Secondly, the documents/

information, obtained by the Review Petitioners are those which

were fully in the custody and control of the respondents themselves

and respondents also do not have a case that the review petitioners

were even aware of them. Further the petitioners have pleaded in

the affidavits filed that they were unaware of these materials, which

stands uncontroverted. Further, the conclusion in the judgment that

Direct Payment Agreement do not apply to course subsequently

commenced, is directly contrary to Clause 35 of the Agreement,

which is not even referred to in the judgment. We are also satisfied

that the facts of these cases are incomparable with those dealt with

in the judgment in Amina vs. State of Kerala (2004 (1) KLT 657)

and that it was without appreciating this fundamental difference,

that the said judgment was overruled by the Division Bench.

Therefore in our view, the judgment is vitiated for errors apparent

on the face of record calling for exercise of power of review

R.P. Nos.101 and 180 OF 2008
in W.A. No.2529/05,
R.P.No.983/07 in WP(c).No.30527/05
R.P.No.55/08 in WP(c).No.939/06
:10 :

conferred on this Court.

Accordingly, we allow the petitions. The judgment in W.A.No.

2529 of 2005 will stand reviewed and recalled.

R.P.No.983/07 is filed seeking review of the judgment in WP

(c).No.30527/05 and R.P.No.55/08 is filed seeking review of the

judgment in WP(c).No.939/06. These writ petitions were also

disposed of along with W.A. No.2529/05. In view of our order in

R.P.No.101/08 & 180/08 reviewing the judgment in W.A.

No.2529/05, R.P.Nos.983/07 & 55/08 will also stand allowed and

the judgments are also recalled.

PIUS C. KURIAKOSE, JUDGE

ANTONY DOMINIC, JUDGE

Rp