High Court Kerala High Court

Dr.Rajan Varghese vs The University Of Kerala … on 12 July, 2007

Kerala High Court
Dr.Rajan Varghese vs The University Of Kerala … on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18778 of 2007(I)


1. DR.RAJAN VARGHESE, READER AND HEAD OF
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KERALA REPRESENTED
                       ...       Respondent

2. THE MANAGEMENT OF MALANKARA SYRIAN

3. REV.FR.M.G.MATHEW, THE PRINCIPAL IN

4. THE DIRECTOR OF COLLEGIATE EDUCATION,

5. THE MAR IVANIOUS COLLEGE,

                For Petitioner  :SRI.N.NANDAKUMARA MENON

                For Respondent  :SRI.M.RAJAGOPALAN NAIR

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

 Dated :12/07/2007

 O R D E R
                           A.K.BASHEER, J.
                   -------------------------------------------
                     W.P.(C)No.18778 OF 2007
                   --------------------------------------------
                Dated this the 12th day of July, 2007

                               JUDGMENT

In view of the submissions made by learned counsel for

the parties at the Bar, particularly the request made by

learned counsel for the petitioner that petitioner will be

satisfied, if a direction is issued to the Vice Chancellor of the

first respondent/University to take a decision on Ext.P4

representation, I am satisfied that this writ petition can be

disposed of without referring to the rival contentions of the

parties in detail.

2. Petitioner who is stated to be working as Reader in

the Department of Commerce and Tourism in Mar Ivanios

College has impugned Ext.P2 order of appointment of

respondent no.3 as Drawing and Disbursing Officer. It is

contended by him that so long as the appointment of

respondent no.3 as Principal of the College has not been

approved by the University, he cannot be allowed to function

as Drawing and Disbursing Officer.

W.P.(C)No.18778 OF 2007
:: 2 ::

3. However it is contended on behalf of respondents 2,

3 and 5 that the contentions raised by the petitioner are

wholly untenable. It is submitted by the learned counsel that

their lordships of the Supreme Court in Secretary,

Malankara Syrian Catholic College v. T. Jose (2007 (1)

SCC 386) had held that 5th respondent college is a minority

institution. The said decision of their lordships was followed

by the Tribunal in Ext.R2(3) order passed by the Kerala

University Appellate Tribunal. The above appeal was filed by

the petitioner. The contention of these respondents is that

since the institution has been accorded minority status, it is

the right of the management to choose a competent teacher of

its choice as the Drawing and Disbursing Officer.

4. Anyhow, I do not deem it necessary to deal with the

various contentions raised by the parties, in view of the

limited prayer made by learned counsel for the petitioner at

the Bar. He prays that the Vice Chancellor may be directed to

take a decision on Ext.P4.

W.P.(C)No.18778 OF 2007
:: 3 ::

5. The writ petition is disposed of with a direction to the

Vice Chancellor of the Kerala University, who is impleaded as

additional respondent no.6, to take a decision on Ext.P4

strictly on its merit and in accordance with law as

expeditiously as possible, at any rate, within one month from

the date of receipt of a copy of this judgment. Needless to

mention that respondent no.6 shall ensure that the petitioner

and respondents 2, 3 and 5 are afforded sufficient opportunity

to be heard before taking a decision in the matter. It will be

open to respondents 2, 3 and 5 to draw the attention of the

Vice Chancellor to the judgment of the Supreme Court

referred to above. Petitioner shall produce a copy of the writ

petition along with a certified copy of the judgment before the

respondent no.6 for compliance.

Writ petition is disposed of as above.

A.K.BASHEER, JUDGE
jes