High Court Kerala High Court

Dr.A.M.Muraleedharan vs The State Of Kerala on 3 March, 2010

Kerala High Court
Dr.A.M.Muraleedharan vs The State Of Kerala on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11569 of 2008(B)


1. DR.A.M.MURALEEDHARAN, PRINCIPAL, S.E.S.
                      ...  Petitioner

                        Vs



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

2. KANNUR UNIVERSITY, MANGATTUPARAMBA,

3. THE MANAGER, S.E.S.COLLEGE,

                For Petitioner  :SRI.M.A.FIROZ

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.11569 OF 2008 (B)
              --------------------------------------------------
            Dated this the 3rd day of March, 2010

                           J U D G M E N T

Prayer sought in the writ petition is to quash Ext.P14 order

passed by the Kannur University declining to approve the

appointment of the petitioner as Principal of the 3rd respondent

college on deputation basis.

2. Petitioner was working as Lecturer in Zamorin’s

Guruvayurappan College under the Kozhikode University. By Ext.P3

dated 17.10.2006, the 3rd respondent requested the first

respondent to sanction the appointment of the petitioner as its

Principal for a period of 6 months on deputation basis. It is seen

that by Ext.P6 dated 14.2.2006. Kannur University also conveyed its

non objection for the appointment of the petitioner on deputation

basis as the Principal of the 3rd respondent college. Based on

Exts.P3 and P6, the Government issued Ext.P2 dated 28.4.2007,

according sanction for the deputation of the petitioner, as Principal

of the 3rd respondent college for a period of 6 months. Accordingly

petitioner assumed charges as Principal.

WPC.No. 11569/08
:2 :

3. While so Government issued Ext.P9 order dated 11.5.2007

withdrawing Ext.P2 order sanctioning appointment of the petitioner

on deputation basis. Petitioner challenged Ext.P9 order before this

Court by filing Writ petition No.15378/2007. That writ petition was

admitted and by Ext.P10 order dated 18.5.2007, Ext.P9 order,

which was marked as Ext.P8 therein, was stayed for a period of one

month. Subsequently, by Ext.P11 order the stay of Ext.P9 already

granted was extended by a further period of 2 months, The stay

order was extended thereafter. Accordingly petitioner continued

as Principal of the College. The writ petition came up for final

hearing on 13.11.2007 and taking into account the fact that the

period of deputation granted to the petitioner expired on 8.11.2007

during which the order of stay continued in force, the writ petition

was closed as infructuous. A copy of the judgment is Ext.P12.

4. In the meanwhile, by Ext.P13 dated 24.10.2007, the 3rd

respondent appointed the petitioner as Principal on regular basis.

On the appointment of the petitioner on deputation basis, approval

of his appointment was sought from the University. The Syndicate

considered the matter and resolved not to approve the appointment

of the petitioner on deputation basis. This was conveyed to the

petitioner by Ext.P14 order dated 2.11.2007. It is challenging

WPC.No. 11569/08
:3 :

Ext.P14 that this writ petition is filed.

5. The case of the petitioner is that on the basis of the

deputation, he assumed charged as Principal and continued as

such for the entire period. According to him, although by Ext.P9, the

deputation was withdrawn, in view of the orders passed by this

court he discharged the duties of the post of Principal and

therefore is entitled to have the appointment approved by the

University.

6. The University has filed a counter affidavit. The main

contention raised by the University is that although Ext.P9 order was

challenged in WP(c).No.15378/07, since the writ petition was

disposed of as infructuous by Ext.P10 judgment, Ext.P9 order was

not interfered by this court. It is stated that since by Ext.P9 the

deputation was withdrawn and as the said order was not interfered

with, the University is justified in not approving the appointment of

the petitioner.

7. I have considered the submissions made. In my view, the

University has approached the issue in a very technical manner.

Admittedly, on the basis of the orders issued by the 3rd respondent

College, University and the Government, petitioner assumed charge

as Principal and discharged duties for the entire period of

WPC.No. 11569/08
:4 :

deputation. It was in the meanwhile that Ext.P9 order was issued.

Immediately thereafter petitioner challenged Ext.P9 order and the

order was stayed by this court. The stay order continued until the

writ petition was disposed of by Ext.P12 judgment. Therefore,

although technically speaking this court did not quash the order,

the fact is that implementation of the order was kept in abeyance

for the entire period of deputation. If that be so, for all practical

purposes, his assumption of charge and discharging of duty as

Principal has to be recognized as regular and on that basis

approval of the appointment ought to have been considered by

the University. If so considered, there is no reason for the

University to decline the approval as it has done by Ext.P14.

Therefore, in my view Ext.P14 cannot be sustained.

Accordingly the writ petition is disposed of directing the University

to approve the appointment of the petitioner as Principal of the 3rd

respondent college on deputation basis for the period from

10.5.2007 to 24.10.2007.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 11569/08
:5 :