High Court Madras High Court

M.Balasubramanian vs Chairman on 2 March, 2011

Madras High Court
M.Balasubramanian vs Chairman on 2 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated : 02.03.2011

Coram

The Honourable Mr.Justice VINOD K.SHARMA

W.P.No. 22145 of 2009
and MP.Nos. 1 and 2 of 2009

M.Balasubramanian						...Petitioner

-vs-

1. Chairman, Governing Council
    EIT Polytechnic College
    Kavindapadi, Erode. 

2. Mr.S.R.Sampathu
    Principal  in  Charge
    EIT Polytechnic College
    Kavindapadi, Erode

3. Mr.S.Kumaravel
    Chairman, Enquiry Committee
    EIT Polytechnic College, 
    Erode.

4. Commissioner
    Directorate of Technical Education
    Guindy,Chennai 32 						... Respondents

	
	Petition under Article 226 of the Constitution of India praying to issue a writ of certiorarified mandamus calling for the records pertaining to the proceedings No.002/2009 dated 6.8.2009 issued by the 2nd respondent,  quash the same and direct  the first respondent to initiate fresh disciplinary proceedings.


		For Petitioner	:	Mr.R.Subramanian
			
		For Respondents	:	Mr.V.Raghavachari
						for RR 1 to 3

					  	Mr.R.Suresh, 
						Government Advocate for R4

ORDER

The petitioner has approached this Court, with a prayer for issuance of a writ in the nature of certiorari, for quashing the order dated 6.8.2009, vide which, the petitioner stands suspended from taking class.

2. It is pleaded by the petitioner that he was appointed as a Lecturer in the Department of Knitting Technology in 1999 by the Selection Committee, in pursuance to his name having been sponsored by the Employment Exchange. The case of the petitioner, is that the respondent college is an aided institute, governed by AICTE norms. Under the norms fixed by AICTE, the Managing Committee alone is competent to initiate disciplinary proceedings. The Principal can initiate proceeding in respect of allegations which may lead to the punishments of censure, withholding of increments and recovery from pay.

3. The Managing Committee can only suspend the employee on written instruction from the Governing Council, pending enquiry into grave charges.

4. The impugned order is passed by the Principal-in-charge, stating that the Enquiry Committee, has been appointed to look into the allegations made by the students, through their parents regarding misbehaviour of the petitioner, with them.

5. The impugned order shows that the Enquiry Committee was constituted only to go into the allegations made, and the petitioner was directed to appear. In view of serious charges levelled against him, the respondents have not chosen to take any disciplinary action so far nor have they suspended the petitioner. The petitioner is suspended, only from taking classes, in view of the serious complaint against him, by the students.

6. Learned counsel for the petitioner, vehemently contend that the impugned order is stigmatic in nature, and it has been passed without hearing the petitioner or holding any departmental enquiry regarding the allegations.

7. It is also the contention of the learned counsel for the petitioner that the Enquiry Committee constituted to look into the allegations has not been constituted as per the provisions of the Act. Therefore, the Enquiry Committee, cannot hold any valid enquiry or record findings against the petitioner. In addition, the learned counsel for the petitioner also contended that the Enquiry Committee, has not given the copy of the complaint, which is asked for by the petitioner. Therefore, the conduct of the enquiry proceedings are in violation of principle of natural justice.

8. On consideration, I find no force in the contention raised by the learned counsel for the petitioner.

9. The Enquiry Committee, has been constituted only to hold preliminary enquiry and not departmental enquiry. The Departmental Enquiry can only be commenced after the petitioner is issued with a specific charges memo containing allegations. It will be at that stage, that respondents will constitute a Committee, in accordance with the Act and the Rules. For the purpose of preliminary enquiry, it is not necessary to constitute an Enquiry Committee, as contended by the learned counsel for the petitioner.

10. The impugned order cannot said to be punitive in nature, as the petitioner is neither punished nor placed under suspension. He has only been suspended from taking classes pending preliminary enquiry by the constituted Committee.

11. It is not disputed by the petitioner, that he is being paid regular salary for the post to which he was appointed.

12. It is well settled law, that it is the discretion of the employer to give or not to give work to the employee. If no work is given to the employee, he cannot have any grievance, so long as, he paid regular salary. The writ petition is therefore, totally misconceived.

13. In view of the above, the writ petition is dismissed. No costs. Consequently, connected MPs are also dismissed.

bg

To

1. Chairman, Governing Council
EIT Polytechnic College
Kavindapadi, Erode.

2. Mr.S.R.Sampathu
Principal in Charge
EIT Polytechnic College
Kavindapadi, Erode

3. Mr.S.Kumaravel
Chairman, Enquiry Committee
EIT Polytechnic College,
Erode.

4. Commissioner
Directorate of Technical Education
Guindy,
Chennai 32