High Court Kerala High Court

Dr.A. Sudharma (Reader vs Mahatma Gandhi University on 11 June, 2009

Kerala High Court
Dr.A. Sudharma (Reader vs Mahatma Gandhi University on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1653 of 2006()


1. DR.A. SUDHARMA (READER, DIRECTOR-IN-
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM,
                       ...       Respondent

2. VICE CHANCELLOR, MAHATMA GANDHI

3. SELECTION COMMITTEE (PROFESSOR IN

4. SYNDICATE COMMITTEE, M.G. UNIVERSITY

5. DR. P.J. JACOB (READER)

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.S.HARIKRISHNAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :11/06/2009

 O R D E R
                       K. BALAKRISHNAN NAIR
                                         &
                           C.T. RAVIKUMAR, JJ.
                    ---------------------------------------------
                          W.A. NO. 1653 OF 2006
                    ---------------------------------------------
                    Dated this the 11th day of June, 2009


                                  JUDGMENT

Balakrishnan Nair, J.

The appellant is the writ petitioner. The Writ Petition was filed by

her challenging the selection made to the post of Professor in Education in

the School of Pedagogical Sciences in the Mahatma Gandhi University.

Ext.P1 was the notification issued by the University inviting applications

to the post of Professor in four subjects, along with other posts. The

appellant was an applicant for the post of Professor in Education. In the

selection, the 5th respondent who was a Reader in Education, School of

Pedagogical Sciences was selected and appointed as Professor. Feeling

aggrieved by the same, the Writ Petition was filed.

2. The petitioner contended that the Selection Committee was not

constituted as per the relevant statute of the University, in as much as the

Dean of the Faculty concerned was not included as a member of the

W.A. NO. 1653/2006 2

Committee. Secondly, it was contended that the post was notified as open

competition vacancy, but it should have been notified as reserved for

Ezhava community. The University filed a statement and also a counter

affidavit. The University explained that since the appellant was the Dean

of the Faculty concerned, she could not be included in the Selection

Committee as she was also a candidate. Secondly, it is submitted that

Professors in the various departments of the University are taken as one

unit for the application of communal rotation. While applying the rules of

reservation, the post of Professor in Education came under the open

competition turn and, therefore, the notification itself provided that the

post will be an open competition vacancy. The learned Single Judge, after

hearing both sides, upheld the contentions of the University and dismissed

the Writ Petition. Hence, this appeal.

3. The learned counsel for the appellant submitted that the

constitution of the Selection Committee should have been made as

provided under the statute. The provisions of the statute are mandatory

and any deviation therefrom will vitiate the constitution of the Committee

and also the selection made by that Committee. When the statute says that

the Dean of the Faculty should be a member of the Selection Committee,

the Vice Chancellor could have made some alternative arrangements, in

W.A. NO. 1653/2006 3

view of the disability of the appellant to be a member of that Committee, it

is submitted.

4. No one else can be substituted for the Dean of the Faculty unless

the statute authorises such substitution. The Vice Chancellor cannot act

on his own in the absence of any enabling provision. If he does that, the

same will be taken as a ground to attack the constitution of the

Committee. Obviously, the appellant could not be included in the

Selection Committee as she was a candidate. So, we find nothing wrong

with the formation of the Selection Committee without nominating the

Dean as a member of that Committee. It is not proper to nominate a Dean

of some other Faculty as a member of the Selection Committee for

selection to the post of Professor in Education.

5. The contention of the appellant that the post of Professor in

Education should have been reserved for Ezhava community is also plainly

untenable in view of the facts disclosed in the statement filed by the

University. The University has explained that as per the communal

rotation, the first turn was for Scheduled Caste and, therefore, the post of

Professor in the School of Pure and Applied Physics was reserved for

Scheduled Caste. The next vacancy in the School of Gandhian Thought

W.A. NO. 1653/2006 4

and Development Studies was open competition, the third vacancy in the

School of Letters was for Muslim community and the fourth vacancy, that

is, Professor in Education in the School of Pedagogical Sciences was open

competition vacancy. So, we find nothing wrong with the application of

the principles of reservation to the selection concerned.

In the result, the Writ Appeal fails and it is dismissed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 1653/2006 5

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A. NO. 1653/2006

JUDGMENT

11th June, 2009

W.A. NO. 1653/2006 6