High Court Kerala High Court

B.S.Rajeev vs The University Of Kerala on 17 September, 2008

Kerala High Court
B.S.Rajeev vs The University Of Kerala on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27469 of 2008(T)


1. B.S.RAJEEV , MEMBER OF SYNDICATE,
                      ...  Petitioner
2. A.A.RASHEED,  MEMBER OF SYNDICATE,
3. M.P.RUSSELL, MEMBER OF SYNDICATE,

                        Vs



1. THE UNIVERSITY OF KERALA
                       ...       Respondent

2. SUJITH .S.S, THRIVENI, NELLANADU

                For Petitioner  :SRI.ALAN PAPALI

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice V.GIRI

 Dated :17/09/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).27469/2008
                       --------------------
        Dated this the 17th day of September, 2008

                       JUDGMENT

Petitioners, who are members of the Syndicate of the

University of Kerala, are aggrieved by Ext.P2 order

passed by the Lok Ayukta, directing them to be impleaded

in complaint No.572/2008 instituted by the second

respondent herein. It was the contention of the

petitioners that they are members of the Syndicate elected

in that behalf and therefore, they cannot be considered as

public servants as defined under Section 2(o) of the Kerala

Lok Ayukta Act. Mr.M.K.Damodaran, learned senior

counsel appearing on behalf of the petitioners, submits

that the petitioners are therefore, not public servants as

defined under the Lok Ayukta Act. Therefore, Lok Ayukta

would not derive jurisdiction to proceed against them,

even if the complaint filed by the second respondent

otherwise satisfies the ingredients of an allegation as

defined under the Act.

2. I also heard Mr.George Poonthottam who entered

appearance on behalf of the second respondent.

W.P.(C).27469/2008
2

Mr.Geroge Poonthottam points out that Section 2(o)(v) of

the Act defines public servants and sub clause (v)

thereof comprehends a member of a local authority,

State or a Statutory body established by law or under

the law of the State legislature. According to him, the

University of Kerala is a body corporate established by a

law passed by the same legislature and the members of

Syndicate who are elected, nominated or otherwise

would also therefore, be a member of a statutory body

contemplated by Section 2(o)(v) of the Act. He contends

that, in such circumstances, he would become a public

servant as defined under Section 2(o) of the Act.

3. Mr.Damodaran contends that the provision which is

really applicable is 2(o)(vii). Therefore, only a person in

the service or paid by a statutory body would be a public

servant within the meaning of the Act.

4. It is true that the contention raised by the

petitioners herein relates to the jurisdiction of the Lok

Ayukta to proceed as against them and therefore it

might be open, in certain circumstances, for an

W.P.(C).27469/2008
3

aggrieved person complaining of lack of jurisdiction of a

statutory body in taking proceedings against him to

invoke the jurisdiction of this Court under Article 226 of

the Constitution of India.

5. But I take note of the fact that Ext.P2 is passed by a

high powered statutory body, a judicial forum and

obviously competent to take note of and decide any

question which affects the jurisdiction of the body to

take proceedings against a person who complains of

absence of jurisdiction in that regard.

6. In the result, I am of the view that objections now

raised by the petitioners can be effectively raised before

the Upa Lok Ayukta and Upa Lok Ayukta would have to

decide the question of jurisdiction before further

proceeding with the complaint in so far as the petitioners

are concerned.

7. Accordingly, the writ petition is disposed of in the

following terms:-

W.P.(C).27469/2008
4

(i). Petitioners may appear before the Upa Lok

Ayukta in person or through counsel and file their

written objections detailing their objections as

regards the jurisdiction of the Upa Lok Ayukta to

the effect that they are not public servants and

therefore, are not comprehended by the

provisions of the Act or powers of the Upa Lok

Ayukta in that regard.

(ii). If such objection is raised, then I am

absolutely certain that Upa Lok Ayukta will look

into the objections and take a decision thereon

before further proceeding with complaint

No.572/2008, in so far as the petitioners are

concerned. Obviously the complainant before

the Upa Lok Ayukta namely the second

respondent, would also be entitled to be heard on

such objections.

V.GIRI,
Judge

mrcs