High Court Kerala High Court

Dr.G.S.L.H.V. Prasad Rao vs The Kerala Agriculture … on 22 August, 2008

Kerala High Court
Dr.G.S.L.H.V. Prasad Rao vs The Kerala Agriculture … on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1984 of 2007(Y)


1. DR.G.S.L.H.V. PRASAD RAO,
                      ...  Petitioner

                        Vs



1. THE KERALA AGRICULTURE UNIVERSITY,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. DR. P.K.RAJEEVAN,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SRI.RENJITH THAMPAN,SC,KERALA AGRL.UTY

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/08/2008

 O R D E R
         J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                  -------------------------------
            W.A.NOS.1984 & 1992 OF 2007 ()
                -----------------------------------
        Dated this the 27th day of August, 2008

                      J U D G M E N T

KOSHY,J.

The writ petitioner in W.P.(C).No.19598/2006 is the

senior most Professor in the Kerala Agricultural University.

As per Ext.P5 seniority list, his seniority number is No.2. First

one has already retired. As per Ext.P5 seniority list, the

3rd respondent is placed as No.12. Writ Petitioner in W.P.(C).

No.24221/2006 is placed as No.13. According to the writ

petitioner in W.P.(C).No.24221/2006, taking into consideration

the date of appointment, he is also senior to the

4th respondent, who is the 3rd respondent in the other writ

petition. On 10.7.2003, the writ petitioner in W.P.(C).

No.19598/2006 was placed in full additional charge of as

Associate Dean of the College of Horticulture. Since he was

not having basic qualification in Agriculture or Horticulture,

there was protest from the students and teachers. Following

W.A.1984 & 1992/07

2

the protest, he was removed and 3rd respondent was put in

charge as the Associate Dean and that was challenged before

this Court. The appointment of the 3rd respondent was set

aside as appointment cannot be made on the basis of agitation

and the University was directed to make proper appointment.

The Executive Committee’s decision was that the ‘senior most

teacher at the College of Horticulture is to be replaced the

present Associate Dean’. It is the contention of the petitioner

that the 3rd respondent, though not the senior most teacher,

he was again appointed by the Executive Committee by Ext.P5

order. Ext.P5 order shows that the senior most 20 teachers

were considered and 3rd respondent was selected. It is also

pointed out by the counsel for the University that all the

senior most teachers were considered and Executive

Committee selected the 3rd respondent. The 3rd respondent

possessed Masters Degree in Horticulture apart from Ph.D in

the same subject. Petitioners in both writ petitions possessed

Masters Degree in Meteorology and Agriculture and

Bio-Chemistry respectively. This aspect was considered by the

W.A.1984 & 1992/07

3

Court and held that the decision of the Executive Committee’s

to replace the petitioner cannot be faulted. What was decided

is only that the substitute should not be appointed on the basis

of agitation. Now the Executive Committee has decided to

appoint the 3rd respondent in the College of Horticulture. If

the Executive Committee’s decision that a person having

Degree in the Horticulture itself should be appointed as the

Associate Dean of the College of Horticulture, it cannot be

fault. It is argued that even though Academic Council has

proposed to amend the ordinance making it compulsory that

only the person having basic Degree in the practical subject

can be posted as the Associate Dean, it was not so far

approved by the Chancellor even though General Council has

approved the same. The matter is still pending with the

Chancellor and only Chancellor will decide when the

ordinance will come into effect. But even without the

amendment of the ordinance, the Executive Committee found

that a senior most teacher with the basic Degree in

Horticulture to be preferred to be appointed as Associate

W.A.1984 & 1992/07

4

Dean, though there is teacher who is having basic degree in

other subjects. We are not interfering with the decision of

the Executive Committee and persons without having basic

degree in the particular field should not be appointed as an

Associate Dean in the College of Horticulture. In these

circumstances, we see no ground to interfere with the

appointment of the 3rd respondent, and hence, we dismiss the

appeal.

J.B.KOSHY, JUDGE

THOMAS P. JOSEPH, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

4th August, 2008