High Court Kerala High Court

St.Berchmans College vs State Of Kerala Represented By The on 20 August, 2007

Kerala High Court
St.Berchmans College vs State Of Kerala Represented By The on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25220 of 2007(B)


1. ST.BERCHMANS COLLEGE,CHANGANASSERY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. MAHATMA GANDHI UNIVERSITY,PRIYADARSINI

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :20/08/2007

 O R D E R
                             A.K. BASHEER, J.
                             --------------------------
                        W.P.(C). NO. 25220 OF 2007
                                ---------------------
                    Dated this the 20th day of August, 2007
                               J U D G M E N T

Petitioner, who is stated to be the Principal of an Aided College, is

aggrieved by the inaction on the part of the Government and the University

in refusing to nominate their representatives to the selection committee to

complete the process of selection and appointment of Lecturers in the

College where two vacancies exist. It is pointed out by the petitioner that

the two vacancies-one each in Mathematics and Malayalam-had arisen

about two years ago. Neither the Government nor the University did bother

to respond to the request made by the management to nominate their

representatives. It appears that the University was reluctant to send its

nominees in view of Ext.P7 order issued by the Government, as could be

seen from Ext.P6.

2. Having regard to the facts and circumstances, I am of the view

that the Government and the University are bound to send their

representatives. Undoubtedly, the Director of Collegiate Education is

entitled to find out whether there is sufficient work load warranting sanction

of posts. Similarly the University has to fix the staff strength on the basis of

the work load. It is only after such verification that the University is bound

to grant approval. If that be the position, I do not find any reason why the

two authorities have to drag their feet when a request is made by the

WPC NO. 25220/07 Page numbers

management to send the nominees to the selection committee. In any

view of the matter, the refusal to nominate their representatives to the

selection committee indefinitely, cannot be justified. Of course, the

Government and the University can reject the request of the management

to grant sanction for creation of posts if it is found that there is no sufficient

work load. But these are all matters to be considered at a later stage.

Therefore the writ petition is disposed of with a direction to

respondents 1 and 4 to nominate their respective representatives to the

selection committee, if such a request is made in the prescribed format as

contemplated in the order issued by Government in the year 1999. The

representatives shall be nominated, as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this judgment.

Though the management will be at liberty to complete the selection

process, appointment shall be made only after getting requisite sanction

from the authority concerned. A decision in this regard shall be taken by

the Government and the University, as expeditiously as possible, at any

rate, within two months from the date of completion of the selection

process.




                                                      A.K. BASHEER, JUDGE

vps

WPC NO. 25220/07    Page numbers




                                  A.K. BASHEER, JUDGE


                                        OP NO.20954/00



                                           JUDGMENT

WPC NO. 25220/07    Page numbers




                                    1ST MARCH, 2007