High Court Kerala High Court

Fazalul Abid P. vs University Of Calicut Rep. By The on 4 June, 2008

Kerala High Court
Fazalul Abid P. vs University Of Calicut Rep. By The on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13027 of 2008(A)


1. FAZALUL ABID P., AGED 19 YEARS,
                      ...  Petitioner
2. FAZIL P., S/O.SALEEM P., AGED 19 YEARS,
3. SHINE M.GEORGE, AGED 19 YEARS,
4. UNAIS P.L., AGED 18 YEARS,
5. NIKHIL SURESH, AGED 19 YEARS,
6. MOHAMMED SHAMNADALI P., AGED 19 YEARS,
7. SAJJAD.C., AGED 19 YEARS,
8. AMITHA MON RENAS P.K., AGED 21 YEARS,

                        Vs



1. UNIVERSITY OF CALICUT REP. BY THE
                       ...       Respondent

2. THE PRINCIPAL, M E A COLLEGE OF

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :SRI.R.RAMADAS

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/06/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.13027 OF 2008
              ----------------------------------------
                 Dated this the 4th day of June, 2008

                           JUDGMENT

The petitioners are senior students of the 2nd respondent’s

College. They have been suspended from the College on

allegations of ragging, involving physical assault of junior

students. A Criminal case has already been registered against

them. Their grievance in this writ petition is that they are not

being reinstated in spite of the enquiry authority finding in favour

of them. The petitioners, therefore, seek the following reliefs:

“i) To issue a Writ of Mandamus to the 2nd
respondent to revoke the suspension of the
petitioners forthwith.

ii) To issue a Writ of Mandamus to the 2nd
respondent to furnish the copy of the final enquiry
report with findings to the petitioners.

iii) To issue a Writ of Mandamus directing
the 2nd respondent to consider and pass orders on
Ext.P3.”

2. A counter affidavit has been filed, in which it has been

categorically stated that the petitioners have been found guilty in

the enquiry conducted. They have also produced the enquiry

W.P.(c)No.13027/08 2

report finding the petitioners guilty of the misconducts alleged

against them. But I find that in Ext.P6, it is stated that the

College has not proposed any action against the petitioners on

the basis of the enquiry report since a criminal case as per the

Kerala Prohibition of Ragging Act, 1998 is pending against

them.

I am of opinion that for finalising disciplinary proceedings

against the petitioners, it is not necessary to await out comes

of the criminal case. Therefore, I dispose of this writ petition

with a direction to the 2nd respondent to pass final orders on

the basis of Ext.R2(a) enquiry report, within a period of one

month.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.13027/08 3