High Court Kerala High Court

T.P.Surendran Nair vs State Of Kerala on 11 December, 2008

Kerala High Court
T.P.Surendran Nair vs State Of Kerala on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36564 of 2008(C)


1. T.P.SURENDRAN NAIR
                      ...  Petitioner
2. DR.C.BABURAJ, READER IN STATISTICS

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR OF COLLEGIATE EDUCATION

3. KANNUR UNIVERSITY REP. BY THE REGISTRAR

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/12/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.36564/2008
    -----------------------------------------------------------
          Dated this the 11th   day of December, 2008


                           JUDGMENT

Petitioners are the Principal and Vice Principal of GPM

Government College, Manjeshwaram. By Ext.P14 they were

placed under suspension. The controversy is in relation to

the transfer of 10 acres of land out of 42.63 acres of land,

which was transferred to the petitioners’ college by Ext.P1

order. By Ext.P3 and P4, the aforesaid 10 acres were

ordered to be transfered to the 3rd respondent University.

According to the petitioners, since the procedure for

transfer was incomplete, they being the Principal and Vice

Principal, they were the custodians of land and were duty

bound to safeguard the interest of the College. According to

them this precisely was what they have done, but however

they were placed under suspension.

WP(c).No.36564/08 2

2. Irrespective of the controversies that they have

raised in the writ petition, complaining of the issues that

lead to suspension by Ext.P14 order, it is stated that they

have filed Exts.P16 and P17 representations before the first

respondent seeking revocation of their suspension.

3. In this writ petition, though the petitioners have

raised several contentions, having regard to the pendency of

the aforesaid two representations before the first

respondent, I direct the first respondent to consider the

same with notice to the petitioners and pass orders thereon

as expeditiously as possible and at any rate within 6 weeks

from the date of production of a copy of the judgment along

with a copy of the writ petition. Needless to say that I have

not pronounced on the merits of the contentions raised.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.36564/08 3