High Court Kerala High Court

Dr.P.P.Mohammed vs University Of Calicut on 8 August, 2008

Kerala High Court
Dr.P.P.Mohammed vs University Of Calicut on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22831 of 2007(R)


1. DR.P.P.MOHAMMED, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT, REPRESENTED BY
                       ...       Respondent

2. THE VICE-CHANCELLOR,

3. THE SYNDICATE, REPRESENTED BY ITS

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/08/2008

 O R D E R
                             K.T.SANKARAN, J.
                     --------------------------------------------
                      W.P.(C) NO. 22831 OF 2007
                     --------------------------------------------
                    Dated this the 8th August, 2008


                                 JUDGMENT

The petitioner, while working as the Registrar of the University of

Calicut, was placed under suspension as per Ext.P27 order dated

19.7.2007, which is under challenge in this Writ Petition. Learned single

Judge of this court stayed the operation and implementation of Ext.P27

order as per the interim order dated 25.7.2007. The respondents in the

Writ Petition challenged that order in W.A.No.1846 of 2007. The Division

Bench allowed the Writ Appeal as per the judgment dated 26.7.2007 and

set aside the interim order dated 25.7.2007. While disposing of the Writ

Appeal, the Division Bench noticed that the petitioner had handed over

charge on 19.7.2007 and a new incumbent had already assumed the

office on that date itself. The Division Bench observed that under such

circumstances, there was no justification for directing reinstatement.

2. Though the observation made in the judgment in the Writ

Appeal filed against the interim order as such may not be binding while

disposing of the Writ Petition finally, the fact remains that the petitioner

was placed under suspension as per order dated 19.7.2007 and that

another person has taken charge and she is continuing as the Registrar of

W.P.(C) NO. 22831 OF 2007

:: 2 ::

the University. It is submitted by the counsel for the petitioner as well as

the Standing Counsel for the University that an enquiry officer was

appointed and proceedings for enquiry are going on. It is also stated that

one witness was examined and that the enquiry is being proceeded with.

3. Learned counsel for the petitioner submitted that though the

petitioner is fully co-operating with the enquiry, the matter is not being

proceeded with expeditiously and only one witness was examined though

the trial actually commenced on 23.2.2008. Learned Standing Counsel

appearing for the University submitted that the matter was being

adjourned at the request of the petitioner and due to the non-co-operation

of the petitioner. Learned counsel for the petitioner submitted that the

submission made by the Standing Counsel for the University is not

supported by any pleadings or affidavit, whereas the submission made by

the petitioner is supported by an affidavit accompanying I.A.No.9295 of

2008. It is not necessary to decide that dispute for the disposal of the

Writ Petition as it is not very much relevant in this context.

4. In the facts and circumstances of the case, I think, substantial

justice would be sub-served by permitting either party to move the enquiry

officer to complete the enquiry within a period of three months. On filing

such a petition, the enquiry officer shall expedite the enquiry and

W.P.(C) NO. 22831 OF 2007

:: 3 ::

complete the enquiry within a period of three months. If the enquiry is not

over within three months, not because of the fault of the petitioner, the

petitioner would be entitled to move this Court praying for appropriate

reliefs including the one for reinstatement.

With these observations and directions, the Writ Petition is closed.

(K.T.SANKARAN)
Judge

ahz/