High Court Jharkhand High Court

Sri Satyadeo Pathak vs Vinoba Bhave University & Ors. on 3 August, 2009

Jharkhand High Court
Sri Satyadeo Pathak vs Vinoba Bhave University & Ors. on 3 August, 2009
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P. (S) No. 2780 of 2005

      Sri Satyadeo Pathak               . .... ...    Petitioner
                               Versus
      Vinoba Bhave University & ors. .... ....   ....   Respondents
                               --------
           CORAM        : HON'BLE MR. JUSTICE D. G. R. PATNAIK

      For the Petitioner               :M/s Manjul Prasad, Sr. Advocate
                                        & Mr. R.P. Gupta, Advocate
      For the Respondent-University : Mrs. I. Sen Choudhary, Advocate
      For the Respondent-State    : J.C. to G.P.-III
      For the Respondent no.7     :     Mr. V.K. Tiwari, Advocate
                               --------

8/ 3.8.2009

Counsel for the petitioner at the outset submits that though by virtue

of an interlocutory application and vide earlier order dated 12.2.2008, the

respondent no. 6, namely, Branch Manager, Central Bank of India, Jharia Branch,

was impleaded as party respondent, but the petitioner has reconciled to the fact

that the Branch Manager, Central Bank of India is not a contesting party, since the

questions raised by the petitioner in this writ application are essentially to be

answered by the respondent-University and the respondent-State.

Learned counsel prays therefore that the name of the respondent no.6

be deleted from the cause title of the writ petition.

Considering the above submissions, prayer for deleting the name of

respondent no. 6, namely, Branch Manager, Central Bank of India, from the cause

title of the writ petition is allowed.

It appears that counter affidavit has been filed on behalf of the

remaining respondents including respondent no.7

Heard Mr. Manjul Prasad, learned senior counsel for the petitioner,

Mrs. I. Sen Choudhary, learned counsel for the University, J.C. to G.P.-III for the

respondent-State and Mr. V.K. Tiwari, learned counsel for the respondent no.7.

Challenge in this application is to the order dated 2.5.2005 issued

under the signature of respondent no.2, whereby the petitioner’s name as a
2.

member of the regular governing body of the college has been deleted and has

been substituted by an ad hoc governing body.

Mr. Manjul Prasad, learned senior counsel by inviting attention to

annexure-6, which, was the initial notification under which the governing body of

the college was constituted and in which the name of the petitioner as donor

member was included, informs that the petitioner being the donor of the land, his

name was included in the Constitution of the governing body of the college in

accordance with the Rules. The grievance of the petitioner is that his name has

arbitrarily and illegally been cancelled and in his place, the name of another

member, namely, B.C.C.L. has been introduced by way of constituting the ad hoc

committee, although according to the petitioner, such other person has expressed

unwillingness to continue as a Member of the governing body.

From perusal of the annexure-6, it appears that the constituted

governing body of the college was to continue for a period of three years from the

date of its Constitution on 7.3.2003. Apparently, the period of governing body

which was originally constituted, had lapsed after three years way back in March

2006.

The petitioner’s claim, therefore is, no more tenable in view of the

lapse of the period of the governing body.

Mr. Manjul Prasad, however, submits that as per the Rules, the

donor of the land has essentially to be included as a member of the governing

body and as such, a direction may be issued against the respondents to include the

name of the petitioner in the governing body of the college.

Learned counsel for the respondents would submit that no such

prayer has been made in this writ petition.

As it appears from the above facts and circumstances of the case

including the fact that the relief claimed by the petitioner has been frustrated due
3.

to lapse of the period of the Governing Body of the college, this petition is

disposed of with an observation that the respondents shall consider the inclusion of

the petitioner’s name in the governing body of the college, if according to the

Rules, the petitioner can establish that he is entitled for his claim of being a

member thereof.

(D. G. R. Patnaik, J.)
R.Kr.