IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8462 of 2008(G)
1. VAISAKH V.PERUMBAL,
... Petitioner
2. SARATH V., S/O. VENUGOPAL,
3. RITHUL MOHAN, S/O. HARIMOHAN,
4. MUHAMMED RAZEEM C.P.,
5. PRANAB P., S/O.T.PRABHAKARAN NAIR,
6. RASHEED C.K.M., S/O. MOIDEEN,
7. SANJAI T.S., S/O. SIVARAMAN,
Vs
1. COCHIN UNIVERSITY OF SCIENCE AND
... Respondent
2. DR. A.RAMACHADNRAN,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 8462 OF 2008 G
= = = = = = = = = = = = = = = =
Dated this the 18th March, 2008
J U D G M E N T
The petitioners are 3rd Semester B.Tech. students in the Naval
Architecture and Ship Building Department of the 1st respondent
University. On the allegation of the petitioners’ involvement in
ragging the junior students they have been placed under
suspension with effect from 2.11.2007. Ext. P2 is one of the orders
issued. It is seeking to quash the aforesaid order of suspension this
writ petition has been filed.
2. On instructions, the Standing Counsel for the University
now submits before me that in the preliminary enquiry conducted
by an enquiry officer, report has been received and that the report
does not show any involvement of the petitioners. It is also stated
that what is submitted by the enquiry officer is only an interim
report and that a final report is awaited.
3. From the above it is obvious that as at present, there is no
W.P.(C) No. 8462 OF 2008 -2-
material to indicate the involvement of the petitioners in the
allegations of ragging. If that be so, in the light of the findings in
the interim report that has been received, Ext. P2 and similar other
orders of suspension issued to the petitioners cannot be sustained.
4. Accordingly, Ext. P2 and similar orders issued to the
petitioners will stand quashed and it is directed that the petitioners
will be permitted to continue their course as before. However, it is
directed that in the final report or any other enquiry that is to be
conducted by the University, if the involvement of the petitioners are
proved, this judgment will not stand in the way of the University
taking taking any appropriate action as it deems fit.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-