High Court Kerala High Court

Dr.N.Prasantha Kumar vs The State Of Kerala on 28 October, 2009

Kerala High Court
Dr.N.Prasantha Kumar vs The State Of Kerala on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24164 of 2009(S)


1. DR.N.PRASANTHA KUMAR, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE CHANCELLOR, SREE SANKARACHARYA

3. THE PRO CHANCELLOR, SREE SANKARACHARYA

4. DR.J.PRASAD, VICE CHANCELLOR,

5. PROF.ASOK KUMAR KALIA, VICE CHANCELLOR,

6. SRI.V.N.VASAVAN, MEMBER OF LEGISLATIVE

7. SRI.P.J.THOMAS, FOREMER CHIEF SECRETARY,

                For Petitioner  :SMT.SARITHA DAVID CHUNKATH

                For Respondent  :SRI.P.K.VIJAYAMOHANAN,SC,SANKARACHA.UTY

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :28/10/2009

 O R D E R
           S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                 W.P. (C) No.24164 of 2009 &
                    W.P.(C) No.25427 of 2009
                ------------------------------------------
            Dated this the 28th day of October, 2009

                           JUDGMENT

S.R.Bannurmath, C.J.

Challenging the appointment of the 4th respondent as

the Vice Chancellor of Sree Sankaracharya University of

Sanskrit these two public interest litigations have been filed.

2. The main thrust of argument is alleged violation

of Section 24 of the Sree Sankaracharya University of Sanskrit

Act, 1994 (‘the Act’ for short). It is vehemently contended by

the learned counsel that though a selection committee was

constituted as required under the said provision, they did not

meet or recommend any candidate and as such without their

meeting or recommendation the unilateral act of the

Chancellor/Governor is illegal and in violation of the provisions

contained in the Act.

WP(C) 24164 & 25427/2009

– 2 –

3. In our view, the very provision itself is the answer

to the argument of the learned counsel. Under Section 24 (3) of

the Act, a procedure is prescribed for appointment of Vice

Chancellor to the said University by constituting a committee

and on the recommendations of the committee the Chancellor

has to appoint the appropriate candidate. Taking into

consideration the usual delays, a restriction of 60 days

limitation is fixed for the recommendations by the said

committee. No doubt, in the present case the committee was

constituted by the Chancellor as long back as in July 17, 2008

and as per Ext.P1 in W.P.(C) No.25427 of 2009, it was made

clear that the committee shall make its recommendations within

sixty days from the date of the notification along with the bio

data of the person or persons to be recommended. Admittedly,

the selection committee, though constituted, has not made any

recommendations and as such, having no other option, the Pro

Chancellor as per the note Ext.P2, recommended the names of

WP(C) 24164 & 25427/2009

– 3 –

three persons including the 4th respondent along with the bio

data, and amongst these persons, the Chancellor has appointed

the 4th respondent as Vice Chancellor. Whatever may be the

reasons for non-meeting or non-recommendations by the

selection committee, once the limitation period of sixty days is

over, it is open to the Chancellor to appoint a suitable person on

the advice of the Governor as per Section 24(3)(e) of the Act

and hence we find no reason to interfere with the impugned

order of appointment.

4. Moreover, these writ petitions are also barred by

delay and laches inasmuch as, as per the notification dated 9th

December, 2008 itself, the Vice Chancellor has assumed his

office and after a lapse of nearly ten months these two

petitioners have approached this Court in the present public

interest litigations. There is no cause shown for such delay and

laches. Even on this count also, the writ petitions are devoid of

merits. It is also to be noted that there is no allegation of

WP(C) 24164 & 25427/2009

– 4 –

personal bias or mala fides against the Pro Chancellor or the

Governor.

In this view of the matter, we find no merit in these

writ petitions and accordingly the same are dismissed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns/vgs