High Court Kerala High Court

Haseen A.Haleem vs The Principal on 29 January, 2008

Kerala High Court
Haseen A.Haleem vs The Principal on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3332 of 2008(V)


1. HASEEN A.HALEEM, S/O.ABDUL HALEEM,
                      ...  Petitioner
2. NISHAD N., S/O.NUJUMUDEEN, AGED 19
3. NISHAD.A., S/O.ASHRAF, AGED 20 YEARS,
4. MOHAMMED SAJITH.S., S/O.SALIM,

                        Vs



1. THE PRINCIPAL,
                       ...       Respondent

2. THE UNIVERSITY OF KERALA,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/01/2008

 O R D E R
                               ANTONY DOMINIC, J.



                     = = = = = = = = = = = = = = = =

                          W.P.(C) No. 3332 OF 2008 V

                     = = = = = = = = = = = = = = = =



                      Dated this the   29 th January, 2008



                                  J U D G M E N T

The challenge in this writ petition is against Exts. P1 to P3. By

these orders, certain students of the 1st respondent college have

been placed under suspension on account of their being arrayed as

accused in Crime No. 219/07 on the file of Pangode Police Station.

It is also seen from Exts. P1 to P3 that the students were in judicial

custody for some time. Thus it is on account of their being accused

in a criminal case and that they were in judicial custody that the

Principal of the college has issued Exts. P1 to P3 suspending the

students.

2. Petitioners submit that there was absolutely no necessity to

place them under suspension and that the very mere fact that they

are accused in an F.I.R. does not justify such a drastic action. It is

also contended that their examination is to begin soon and that in

view of the suspension they will not be in a position to pay the fee

for the same.

W.P.(C) No. 3332 OF 2008 -2-

3. In the matter of discipline in an educational institution, if

the Principal of the college has taken a view, except in a case where

there is extreme arbitrariness or such other similar vitiating

circumstances, this Court will not be justified in interfering such a

decision. Discipline in a campus is a matter of prime importance

and the Principal is the best person to assess the requirement of the

situation. If following the involvement of the students in a criminal

case and their judicial custody, the Principal thought that it is not

desirable to continue the students in the campus, I do not think that

there is any perversity in such a conclusion of the Principal

warranting interference by a writ court. Therefore, on merits I am

not persuaded to interfere with Exts. P1 to P3.

4. Be that at it may, the petitioners have a request that they

should be permitted to remit the fees for the examination. It will

be open to the petitioners to make a suitable representation to the

Principal in which case I have no doubt that the Principal will

consider the same.

Writ petition is disposed of as above.

ANTONY DOMINIC

JUDGE

jan/-