PETITIONER:
MRS. Y. THECLAMMA
Vs.
RESPONDENT:
UNION OF INDIA & ORS.
DATE OF JUDGMENT15/04/1987
BENCH:
SEN, A.P. (J)
BENCH:
SEN, A.P. (J)
SINGH, K.N. (J)
CITATION:
1987 AIR 1210 1987 SCR (2) 974
1987 SCC (2) 516 JT 1987 (2) 165
1987 SCALE (1)781
CITATOR INFO :
R 1988 SC 37 (16,18)
RF 1988 SC 305 (15)
R 1990 SC1147 (7)
R 1991 SC2230 (4)
ACT:
Delhi School Education Act, 1973: S. 8(4)--Minority
educational institution--Suspension of teacher--Order wheth-
er vitiated for want of approval by Director of Education,
Sub-section whether ultra vires the Constitution.
Constitution of India, Article 30: Minority educational
institution-Regulations can be made for ensuring fair proce-
dure in matters of disciplinary action.
HEADNOTE:
Sub-section (4) of s. 8 of the Delhi School Education
Act, 1973 interdicts the management of a recognised private
school from suspending any of its employees except with the
prior approval of the Director of Education. However, in
cases of gross misconduct the first proviso to that sub-
section provides for suspension of the employee with immedi-
ate effect, while the second proviso limits the period of
such suspension to fifteen days, unless it has been communi-
cated to the Director and approved of by him before the
expiry of the said period.
The petitioner, a teacher in a recognised private school
run by a linguistic minority educational society, was placed
under suspension by the management by its order dated April
23, 1986 on charges of diversion of funds, pending depart-
mental inquiry and the fact intimated to the Director of
Education, without formally seeking his approval under s.
8(4) of the Act. She filed a suit assailing the order as
violative of s. 8(4) of the Act and also an application for
the grant of a temporary injunction which was dismissed by
the trial court following the decision of the High Court in
S.S. Jain Sabha v. Union of India, [ILR (1976) 2 Del. 61]
taking the view that the educational institution having been
established and administered by a linguistic minority, it
was protected under Art. 30(1) of the Constitution, and
therefore, the provisions of the Act and in particular, s.
8(4) were not applicable.
Her special leave petition having been dismissed as
withdrawn by this Court, she filed the present writ petition
in this Court and thereafter withdrew the suit.
975
Relying upon the decision in Frank Anthony Public School
Employees Association v. Union of India, [1986] 4 SCC 707 it
was contended for the petitioner that the impugned order of
suspension being without prior approval of the Director, as
required under s. 8(4) of the Act, was vitiated. For the
respondents it was contended that the decision of the Court
in Frank Anthony Public School's case being contrary to the
decision of the Constitution Bench in Lilly Kurian v. Sr.
Lewina & Ors., [1979] 1 SCR 820 required reconsideration and
that s. 8(4) of the Act was violative of Article 30(1).
Disposing of the writ petition, the Court,
HELD: 1. The exercise of the power of management of the
aided schools run by the linguistic minority educational
institutions in Delhi to suspend a teacher is subject tO the
requirement of prior approval of the Director of Education
under sub-s. (4) of s. 8 of the Delhi School Education Act,
1973. [979EF]
2.1 While the right of the minorities, religious or
linguistic, to establish and administer educational institu-
tions of their choice cannot be interfered with, restric-
tions by way of regulations for the purpose of ensuring
educational standards and maintaining excellence thereof can
validly be prescribed. [987B]
2.2 Sub-section (4) of s. 8 of the Act requiring the
prior approval of the Director of Education for the suspen-
sion of a teacher was regulatory in character and did not,
therefore, offend against the fundamental right of the
minorities under Art. 30(1) of the Constitution to adminis-
ter educational institutions established by them. [986H-
987A]
Frank Anthony Public School Employees' Association v.
Union of India & Ors., [1986] 4 SCC 707; All Saints High
School v. Government of Andhra Pradesh, [1980] 2 SCC 478; In
re. the Kerala Education Bill, 1957, [1959] SCR 995; Ahmeda-
bad St. Xavier's College Society v. State of Gujarat, [1975]
1 SCR 173 and Lilly Kurian v. Sr. Lewina & Ors., [1979] 1
SCR 820; applied.
State of Kerala v. Very Rev. Mother Provincial, [1971] 1
SCR 734 and D.A.V. College v. State of Punjab, [1971] Suppl.
SCR 688, referred to.
3.1 The decision in Frank Anthony Public School's case
holding that sub-s. (4) of s. 8 of the Act was applicable to
the unaided minority
976
educational institutions proceeds upon the view taken by the
majority in All Saints High School's case that the right
guaranteed to religious and linguistic minorities by Art.
30(1) to establish and to administer educational institu-
tions of their choice was subject to the regulatory power of
the State, which in its turn was based on several decisions
right from In re. the Kerala Education Bill, 1957 down to
St. Xavier's case including that in Lilly Kurian's case. It
could not, therefore, be said to be in conflict with the
decision of the Constitution Bench in Lilly Kurian's case
and required reconsideration. [983BC-986FG]
3.2 The endeavour of the Court in all the above cases
has been to strike a balance between the constitutional
obligation to protect what is secured to the minorities
under Art. 30(1) with the social necessity to protect the
members of the staff against arbitrariness and victimisa-
tion. The provision contained in sub-s.(4) of s. 8 of the
Act is designed to afford some measure of protection to the
teachers of such institutions without interfering with the
managements' right to take disciplinary action. [987E, D]
4.1 In a case like the present one where the management
of an educational institution governed by sub-s. (4) of s. 8
of the Act charged the petitioner with diversion of funds
and communicated the impugned order of suspension pending
departmental inquiry to the Director, a duty was cast on him
to come to a decision whether such immediate suspension was
necessary by reason of the gross misconduct of the petition-
er as required by sub-s. (5) ors. 8 of the Act. [987F, 988A]
4.2 Since there was no response from the Director within
the period of 15 days, as envisaged by the second proviso to
a. 8(4), the impugned order of suspension had lapsed. Howev-
er, the management could yet move the Director for his prior
approval under sub-s. (4) of s. 8 of the Act, who would then
deal with such an application, if made, in accordance with
the principle laid down in the Frank Anthony Public School's
case. [988BC]
JUDGMENT:
ORIGINAL JURISDICTION: Writ Petition No. 1232 of 1986.
(Under Article 32 of the Constitution of India).
C.S. Vaidayanathan and S.R. Sethia for the Petitioner.
A. Subba Rao for the Respondents.
The Judgment of the Court was delivered by
977
SEN, J. The short point involved in this petition under
Art. 32 of the Constitution is whether linguistic minority
educational institutions like the Andhra Education Society
are governed by sub-s. (4) of s. 8 of the Delhi School
Education Act, 1973. The petitioner Smt. Y. Theclamma,
Vice-Principal, Andhra Education Society Secondary School,
Prasad Nagar, New Delhi challenges the legality of an order
passed by the managing committee of the Andhra Education
Society, New Delhi dated April 23, 1986 placing her under
suspension pending a departmental inquiry against her.
The facts lie within a narrow compass. The Andhra Educa-
tion Society is a society formed under the Societies Regis-
tration Act, 1860 with a view to imparting education to the
children belonging to the Andhra community and others in
Delhi. It runs as many as four schools–a senior secondary
school at Deen Dayal Upadhyaya Marg, a secondary school at
Prasad Nagar, a middle school at Janak Puri and another at
East of Kailash. The first three of these are recognised by
the Director of Education, Delhi Administration and are
aided by the Government to the extent of 95%. The petitioner
is thus employed in a government aided school. By the im-
pugned order dated April 23. 1986, the management instituted
a departmental inquiry against the petitioner on certain
charges and placed her under suspension in exercise of r.
115 of the Delhi School Education Rules, 1973 pending the
inquiry. A copy of the impugned order of suspension was
forwarded on the same day to the Director of Education. On
the next day i.e. on April 24, 1986, the management ad-
dressed a letter to Deputy Director of Education, District
West, New Delhi formally intimating that the petitioner had
been placed under suspension pending inquiry on a charge of
misconduct as specified for the reasons mentioned in the
statements of charges and of allegations forwarded. On that
day, the petitioner brought a suit for perpetual injunction
against the management being Civil Suit No. 213/86 in the
Court of the Subordinate Judge, First Class, Delhi. She also
made an application for grant of temporary injunction under
Order XXXIX, r. 1 of the Civil Procedure Code, 1908 for
restraining the managing committee from proceeding with the
departmental inquiry. The temporary injunction was sought on
the ground that the managing committee was not duly consti-
tuted and besides, the impugned order of suspension was
violative of sub-s. (4) of s. 8 of the Act. On the same day.
the learned Subordinate Judge passed an order for maintain-
ing the status quo. However, the management entered appear-
ance and applied for vacating the injunction on the ground
‘that the petitioner had already been suspended on April 23,
1986. It also pleaded that the school was being established
and
978
administered by the Andhra Education Society which being a
linguistic minority educational institution was protected
under Art. 30(1) of the Constitution and therefore the
provisions of the Act and in particular of sub-s. (4) of s.
8 were not applicable. The learned Subordinate Judge by his
order dated August 20, 1986 following the decision of the
Delhi High Court in S.S. Jain Sabha (of Rawalpindi) Delhi v.
Union of India & Ors., ILR (1976) 2 Del. 61 held that the
Andhra Education Society was protected under Art. 30(1) and
was therefore not governed by sub-s. (4) of s. 8 of the Act
and accordingly dismissed the application for grant of
temporary injunction. Instead of moving the High Court, the
petitioner straightaway filed a Special Leave Petition under
Art. 136 of the Constitution in this Court which was obvi-
ously not maintainable. On September 10, 1986 learned coun-
sel for the petitioner finding that it was difficult to
support the petition for grant of special leave, sought an
adjournment to take further instructions, and the matter was
accordingly adjourned to September 22, 1986. In the mean-
while, the petitioner moved this petition under Art. 32 of
the Constitution and thereafter withdrew the suit. On the
adjourned date, the learned counsel also withdrew the Spe-
cial Leave Petition. The Special Leave Petition was accord-
ingly dismissed as withdrawn.
Ordinarily, the Court would have directed the petitioner
to avail of her alternative remedy under Art. 226 of the
Constitution before the High Court but we were constrained
to issue notice inasmuch as the High Court had in the year
1979 by its judgment in Andhra Education Society v. Union of
India & Anr., followed its earlier decision in S.S. Jain
Sabha’s case, (supra), and allowed a batch of Writ Petitions
filed by the Andhra Education Society and other linguistic
minority educational institutions holding that in view of
the protection of Art. 30(1) these linguistic minority
educational institutions were not governed by ss. 3, 5,
sub-s. (4) of s. 8, ss. 16 and 25 of the Act and the rele-
vant rules framed thereunder and therefore no prior approval
of the Director of Education was necessary before passing an
order of suspension against a teacher pending a departmental
inquiry. We were also constrained to entertain the petition
because a similar question was raised by the Frank Anthony
Public School Employees’ Association by a petition under
Art. 32 of the Constitution. Since then the Court has in
Frank Anthony Public School Employees’ Association v. Union
of India & Ors., [1986] 4 SCC 707 struck down s. 12 of the
Act as being violative of Art. 14 of the Constitution inso-
laf as it excludes the teachers and other employees of
unaided minority schools from the beneficial provisions of
ss. 8 to 11 [except s. 8 (2)]i.e. except to the
979
extent that it makes s. 8(2) inapplicable to unaided minori-
ty educational institutions.
The Court following the long line of decisions starting
from In re. the Kerala Education Bill, 1957, [1959] SCR 995
down to All Saints High School v. Government of Andhra
Pradesh. [1980] 2 SCC 478 held. that the provisions con-
tained in Chapter IV of the Act (except s. 8(2)) were regu-
latory measures and did not offend against Art. 30(1) of the
Constitution, enacted with the purpose of ensuring proper
conditions of service of the teachers and other employees of
unaided minority educational institutions and for securing a
fair procedure in the matter of disciplinary action as
against them. These provisions, according to the Court, were
permissible restrictions and were intended and meant to
prevent maladministration. The view proceeds upon the basis
that the right to administer cannot obviously include the
right to maladminister. A regulation which is designed to
prevent maladministration of an educational institution
cannot be said to infringe Art. 30(1). The Court accordingly
granted a declaration to the effect that s. 12 of the Act
was void and unconstitutional except to the extent that it
makes s. 8(2) inapplicable to unaided minority educational
institutions, and directed the Union of India, Delhi Admin-
istration and its officers to enforce the provisions of
Chapter IV [except s. 8(2)] against the Frank Anthony Public
School, an unaided minority school. It has further directed
the management of the school not to give effect to the
impugned orders of suspension passed against the members of
the staff. Such being the law declared by the Court in Frank
Anthony Public School’s case with regard to unaided minority
educational institutions, it stands to reason that the aided
minority schools run by the Andhra Education Society and
other linguistic minority educational institutions in Delhi
will also be governed by the provisions of Chapter IV
[except s. 8(2)], that is to say, the exercise of the power
of the management of such schools to suspend a teacher would
necessarily be subject to the requirement of prior approval
of the Director of Education under sub-s. (4) of s. 8 of the
Act.
In support of the petition Sri Vaidyanathan, learned
counsel for the petitioner naturally contends that the
matter is concluded by the recent decision of this Court in
Frank Anthony Public School’s case and according to the view
expressed by the Court in that case the impugned order of
suspension passed by the management being without the prior
approval of the Director as required by sub-s. (4) of s. 8
of the Act was vitiated. On the other hand Sri Subba Rao,
learned counsel appearing for respondents Nos. 3, 4 and 5
submits that the
980
view expressed by this Court in the recent decision in Frank
Anthony Public School’s case based upon the earlier decision
in All Saints High School’s case runs counter to the deci-
sion of the Constitution Bench in Lilly Kurian v. Sr. Lewina
& Ors., [1979] 1 SCR 820 and therefore requires reconsidera-
tion. Alternatively, he contends that the Court failed to
appreciate that sub-s. (4) of s. 8 of the Act requiring the
prior approval of the Director for the suspension of a
teacher was a flagrant encroachment upon the right of the
minorities under Art. 30(1) of the Constitution to adminis-
ter educational institutions established by them. It is
argued that if no prior approval of the Director is needed
under s. 8(2) for the dismissal, removal or reduction in
rank of a teacher as held by this Court in Frank Anthony
Public School’s case, there is no reason why the exercise of
power of suspension being an integral part of the power to
take disciplinary action could not be made subject to any
such restriction as imposed by sub-s. (4) of s. 8 of the
Act.
In order to appreciate the rival contentions, it is
necessary to set out the relevant provisions. Sub-s. (2) of
s. 8 interdicts that subject to any rule that may be made,
no employee of a recognised private school shall be dis-
missed, removed or reduced in rank, nor shall his service be
otherwise terminated except with the prior approval of the
Director. S. 8(3) confers upon such an employee the right of
an appeal to the Tribunal constituted under s. 11 against
his dismissal, removal or reduction in rank. Sub-s. (4)
relates to the power of suspension and it is in these terms:
“(4). Where the managing committee of a recog-
nised private school intends to suspend any of
its employees, such intention shall be commu-
nicated to the Director and no such suspension
shall be made except with the prior approval
of the Director:
Provided that the managing committee
may suspend an employee with immediate effect
and without the prior approval of the Director
if it is satisfied that such immediate suspen-
sion is necessary by reason of the gross
misconduct, within the meaning of the Code of
Conduct prescribed under section 9, of the
employee:
Provided further that no such immedi-
ate suspension shall remain in force for more
than a period of fifteen days from the date of
suspension unless it has been communi-
981
cated to the Director and approved by him
before the expiry of the said period.”
Sub-s.(5) of s. 8 provides that where intention to suspend,
or the immediate suspension of an employee is communicated
to the Director, he may, if he is satisfied that there are
adequate and reasonable grounds for such suspension, accord
his approval to such suspension.
In Frank Anthony Public School’s case, Chinnappa Reddy,
J. speaking for himself and G.L. Oza, J. while repelling the
contention that sub-s. (4) of s. 8 of the Act was an en-
croachment upon the fundamental right of the minorities
enshrined in Art. 30(1) to administer the educational insti-
tutions established by them inasmuch as it conferred a
blanket power on the Director to grant or withhold his prior
approval where the management intended to place an employee
under suspension pending a departmental inquiry, observed
that the question was directly covered by the majority
decision in All Saints High School’s case and that, in his
view, the provision was eminently reasonable and just de-
signed to afford some measure of protection to the employ-
ees, without interfering with the management’s right to take
disciplinary action. He then stated:
“Section 8(4) would be inapplicable to minori-
ty institutions if it had conferred blanket
power on the Director to grant or withhold
prior approval in every case where a manage-
ment proposed to suspend an employee but we
see that it is not so. The management has the
right to order immediate suspension of an
employee in case of gross misconduct but in
order to prevent an abuse of power by the
management a safeguard is provided to the
employee that approval should be obtained
within 15 days. The Director is also bound to
accord his approval if there are adequate and
reasonable grounds for such suspension. The
provision appears to be eminently reasonable
and sound and the answer to the question in
regard to this provision is directly covered
by the decision in All Saints High School,
where Chandrachud, CJ. and Kailasam, J. upheld
Section 3(3)(a) of the Act impugned therein.”
(Emphasis supplied)
It is not necessary to go through all the cases relied upon
by the
982
Court in Frank Anthony Public School’s case for the view
taken that the provisions of Chapter IV of the Act were of a
regulatory nature and therefore did not have the effect of
abridging the fundamental right guaranteed to the minorities
under Art. 30(1). It is enough to say that although there is
no reference in the judgment to Lilly Kurian’s case, the
observations made by the Court with regard to the applica-
bility of sub-s.(4) of s. 8 of the Act which relates to the
exercise of the power of suspension by the management, fall
in line with the view expressed by the majority in All
Saints High School’s case where such power was held to be on
consideration of all the decisions starting from In re. the
Kerala Education Bill, 1957, permissible restriction being
regulatory in character. Presumably the Court in Frank
Anthony Public School’s case felt that it was not necessary
to refer to Lilly Kurian’s case as the extent of the regula-
tory power of the State had been dealt with by the Court In
re. the Kerala Education Bill, 1957 and reaffirmed in the
subsequent decisions, including that in All Saints High
School’s case. In Lilly Kurian’s case, one of us (Sen, J.)
speaking for a Constitution Bench had occasion to observe:
.lm
“Protection of the minorities is an article of faith in the
Constitution of India. The right to the administration of
institutions of minority’s choice enshrined in Article 30(1)
means ‘management of the affairs’ of the institution. This
right is, however, subject to the regulatory power of the
State. Article 30(1) is not a charter for mal-administra-
tion; however regulation, so that the right to administer
may be better exercised for the benefit of the institution,
is permissible;”
(Emphasis supplied)
In that case, the question was whether the conferment of a
right of appeal to an external authority like the Vice-
Chancellor of the University under Ordinance 33(4) framed by
the Syndicate of the University of Kerala under s. 19(j) of
the Kerala University Act, 1957 against any order passed by
the management of a minority educational institution in
respect of penalties including that of suspension was an
abridgement of the right of administration conferred on the
minorities under Art. 30(1). The question was answered in
the affirmative and it was held that the conferral of the
power of appeal to the ViceChancellor under Ordinance 33(4)
was not only a grave encroachment on such institution’s
right to enforce and ensure discipline in its administrative
affairs but it was uncanalised and unguided in the sense
that no restrictions were placed on the exercise of the
power. It was further said that in the absence of any guide-
lines it could not be held
983
that the power entrusted to the Vice-Chancellor under Ordi-
nance 33(4) was merely a check on maladministration.
In Frank Anthony Public School’s case, the Court held
that subss. (1), (3) and (4) of s. 8, and ss. 9, 10 and 11
of the Act do not encroach upon the right of administration
conferred on the minorities under Art. 30(1) to administer
educational institutions of their choice, but that s. 8(2),
in view of the authorities referred to, must be held to
interfere with such right and therefore inapplicable to
minority institutions. It would therefore appear that the
decision in Frank Anthony Public School’s case proceeds upon
the view that the right guaranteed to religious and linguis-
tic minorities by Art. 30(1) which is two-fold i.e. to
establish and to administer educational institutions of
their choice, is subject to the regulatory power of the
State. The Court has referred to the three decisions in
Ahmedabad St. Xavier’s College Society v. State of Gujarat,
[1975] 1 SCR 173; State of Kerala v. Very Rev. Mother Pro-
vincial, [1971] 1 SCR 734 and All Saints High School v.
Govt. of A.P. (supra) in coming to the conclusion that s. 12
of the Act insofar as it made inapplicable the beneficent
provisions of Chapter IV to unaided minority institution was
discriminatory and offended against Art. 14, i.e. except to
the extent that it made s. 8(2) inapplicable to such insti-
tutions. The view taken in Frank Anthony Public School’s
case is in consonance with the decision of the majority in
All Saints High School’s case. In that case, the applicabil-
ity of several sections of the A.P. Recognised Private
Educational Institutions (Control) Act, 1975 was questioned
as being violative of Art. 30(1). Chandrachud, CJ. while
delivering the majority judgment held after referring to all
the earlier decisions, that it must be regarded as wellset-
tled especially after the 9-Judge Bench decision in St.
Xavier’s case and the subsequent decision in Lilly Kurian
that the State was competent to enact regulatory measures
for the purpose of ensuring educational standards and main-
taining the excellence thereof and such regulations which
were permissible did not impinge upon the minorities’ funda-
mental right to administer educational institutions of their
choice under Art. 30(1). The reason for this conclusion can
best be stated in the words of Chandrachud, CJ.:
“These decisions show that while the right of
the religious and linguistic minorities to
establish and administer educational institu-
tions of their choice cannot be interfered
with, restrictions by way of regulations for
the purpose of ensuring educational standards
and maintaining the excellence thereof can be
validly prescribed. For maintaining educa-
984
tional standards of an institution, it is
necessary to ensure. that it is competently
staffed. Conditions of service which prescribe
minimum qualifications for the staff, their
pay scales, their entitlement to other bene-
fits of service and the laying down of safe-
guards which must be observed before they are
removed or dismissed from service or their
services are terminated are all permissible
measures of a regulatory character.”
Chandrachud, CJ. and Fazal Ali, J. held that ss. 3(1) and
3(2) which made the prior approval of the competent authori-
ty a prerequisite for the dismissal, removal or reduction in
rank of a teacher, conferred on the competent authority an
appellate power of great magnitude and therefore ss. 3(1)
and 3(2) read together were, in their opinion, unconstitu-
tional insofar as they were made applicable to minority
institutions inasmuch as they were found to interfere sub-
stantially with their right to administer institutions of
their choice. In coming to that conclusion, the learned
Chief Justice relied upon the decisions in State of Kerala
v. Very Rev. Mother Provincial, [1971] 1 SCR 734; D.A.V.
College v. State of Punjab, [1971] Suppl. SCR 688 and Lilly
Kurian and accordingly agreed with Fazal Ali, J. that ss.
3(1) and 3(2) of the impugned Act could not be applied to
minority institutions since to do so would offend against
Art. 30(1). We may extract the relevant portion of the
judgment:
“Any doubt as to the width of the area in
which Section 3(1) operates and is intended to
operate, is removed by.the provision contained
in Section 3(2), by virtue of which the compe-
tent authority “shall” approve the proposal,
“if it is satisfied that there are adequate
and reasonable grounds” for the proposal. This
provision, under the guise of conferring the
power of approval, confers upon the competent
authority an appellate power of great magni-
tude. The competent authority is made by that
provision the sole judge of the propriety of
the proposed order since it is for that au-
thority to see whether there are reasonable
grounds for the proposal. The authority is
indeed made a judge both of facts and law by
the conferment upon it of a power to test the
validity of the proposal on the vastly subjec-
tive touchstone of adequacy and reasonable-
ness. Section 3(2), in my opinion, leaves no
scope for reading down the provisions of
Section 3(1). The two sub-sections together
confer upon the competent authority, in the
absence of proper rules, a
985
wide and untrammelled discretion to interfere
with the proposed order, whenever, in its
opinion, the order is based on grounds which
do not appear to it either adequate or reason-
able.”
“The form in which Section 3(2) is couched is
apt to mislead by creating an impression that
its real object is to cast an obligation on
the competent authority to approve a proposal
under certain conditions. Though the section
provides that the competent authority “shall”
approve the proposed order if it is satisfied
that it is based on adequate and reasonable
grounds, its plain and necessary implication
is that it shall not approve the proposal
unless it is so satisfied. The conferment of
such a power on an outside authority, the
exercise of which is made to depend on purely
subjective considerations arising out of the
twin formula of adequacy and reasonableness,
cannot but constitute an infringement of the
right guaranteed by Article 30(1).”
It is also necessary to mention that all the three Judges
(Chandrachud, CJ. Fazal Ali & Kailasam, JJ.) agreed that s.
4 of the Act which provided for an appeal, and s. 5 which
was consequential to s. 4, were invalid as violative of Art.
30(1).
However, there was a difference of opinion as to the
applicability of ss. 3(3)(a), 3(3)(b), 6 and 7. We need only
notice ss. 3(3)(a) and 3(3)(b) which pertained to the power
of suspension. S. 3(3)(a) provided that no teacher employed
in any private educational institution shall be placed under
suspension except when an inquiry into the gross misconduct
of such teacher is contemplated. S. 3(3)(b) provided that no
such suspension shall remain in force for more than a period
of two months and if the inquiry was not completed within
that period, the teacher shall be deemed to be reinstated.
Proviso thereto however conferred power on the competent
authority, for reasons to be recorded in writing, to extend
the period for a further period not exceeding two months.
Chandrachud, CJ. found it difficult to agree with Fazal Ali,
J. that these provisions were violative of Art. 30(1),
thereby agreeing with Kailasam, J. that they were indeed
regulatory. S. 3(3)(a), in his own words, contained but an
elementary guarantee of freedom from arbitrariness to the
teachers. The provision was regulatory in character since it
neither denied to the management the right to proceed
against an erring teacher nor indeed did it place an unrea-
son-
986
able restraint on its power to do so. It assumed the right
of the management to suspend a teacher but regulated that
right by directing that a teacher should not be suspended
for more than a period of two months unless the inquiry was
in respect of a charge of gross misconduct. In dealing with
s. 3(3)(a), the learned Chief Justice observed:
“Fortunately, suspension of teachers is not
the order of the day, for which reason I do
not think that these restraints which bear a
reasonable nexus with the attainment of educa-
tional excellence can be considered to be
violative of the right given by Art. 30(1).”
He then stated:
“The limitation of the period of suspension
initially to two months, which can in appro-
priate cases be extended by another two
months, partakes of the same character as the
provision contained in s. 3(3)(a). In the
generality of cases, a domestic inquiry
against a teacher ought to be completed within
a period of two months or say, within another
two months. A provision founded so patently on
plain reason is difficult to construe as an
invasion of the fight to administer an insti-
tution, unless that right carried with it the
right to maladminister.”
He accordingly agreed with Kailasam, J. that ss. 3(3)(a) and
3(3)(b) which put restraints on the arbitrary power of
suspension of teachers were regulatory in character and did
not offend against the fundamental right of minorities under
Art. 30(1).
It would be seen that the decision of the Court in Frank
Anthony Public School’s case with regard to the applicabili-
ty of sub-s. (4) of s. 8 of the Act to the unaided minority
educational institutions is based on the view taken by the
majority in All Saints High School’s case which, on its
turn, was based on several decisions right from In re. the
Kerala Education Bill, 1957 down to St. Xavier, including
that in Lilly Kurian. It is therefore difficult to sustain
the argument of learned counsel for the respondents that the
decision in Frank Anthony Public School’s case holding that
sub-s. (4) of s. 8 of the Act was applicable to such insti-
tutions was in conflict with the decision of the Constitu-
tion Bench in Lilly Kurian’s case and therefore required
reconsideration. The contention of learned counsel for the
respondents that sub-s. (4) of s. 8 of the Act requiting the
prior approval of the Director for the suspen-
987
sion of a teacher was a flagrant encroachment upon the right
of the minorities under Art. 30(1) of the Constitution to
administer educational institutions established by them is
answered in all the earlier decisions of this Court right
from In re. the Kerala Education Bill, 1957 down to that in
All Saints High School’s case which have been referred to by
the Court in Frank Anthony Public School’s case. These
decisions unequivocally lay down that while the right of the
minorities, religious or linguistic, to establish and admin-
ister educational institutions of their choice cannot be
interfered with, restrictions by way of regulations for the
purpose of ensuring educational standards and maintaining
excellence thereof can validly be prescribed.
It cannot be doubted that although disciplinary control
over the teachers of a minority educational institution is
with the management, regulations can be made for ensuring
proper conditions of service for the teachers and also for
ensuring a fair procedure in the matter of disciplinary
action. As the Court laid down in Frank Anthony Public
School’s case, the provision contained in sub-s. (4) of s. 8
of the Act is designed to afford some measure of protection
to the teachers of such institutions without interfering
with the managements’ right to take disciplinary action.
Although the Court in that case had no occasion to deal with
the different ramifications arising out of sub-s. (4) of s.
8 of the Act, it struck a note of caution that in a case
where the management charged the employee with gross miscon-
duct, the Director is bound to accord his approval to the
suspension. It would be seen that the endeavour of the Court
in all the cases has been to strike a balance between the
constitutional obligation to protect what is secured to the
minorities under Art. 30(1) with the social necessity to
protect the members of the staff against arbitrariness and
victimisation.
One should have thought that in a case like the present
where the management charged the petitioner with diversion
of funds and communicated the impugned order of suspension
pending departmental inquiry to the Director, there would be
some response from him. The management did not formally
apply for his prior approval in terms of sub-s. (4) of s. 8
of the Act in view of the declaration by the High Court that
it being a linguistic minority educational institution, it
was protected under Art. 30(1) and no prior approval of the
Director was required. Nevertheless, it took the precaution
of communicating the impugned order of suspension to the
Director. Presumably, the Director refrained from passing
any order according or refusing approval having regard to
the judgment of the High Court. In view of the recent deci-
sion in Frank Anthony Public School’s case, it must be
988
held that the institution was governed by sub-s, (4) of s. 8
of the Act and therefore there was a duty cast on the Direc-
tor to come to a decision whether such immediate suspension
was necessary by reason of the gross misconduct of the
petitioner as required by sub=s (5) of s.8. We refrain from
expressing any opinion as to the seriousness otherwise of
the charge as that is a matter to be enquired into by de-
partmental proceeding. The fact however remains that there
was no response from the Director within the period of 15
days as envisaged by the second proviso to s. 8(4). As a
result of this, the impugned order of suspension has lapsed
and it is so declared. Although the impugned order of sus-
pension has lapsed, the management may yet move the Director
for his prior approval under sub-s (4) of s. 8 of the Delhi
School Education Act, 1973, and the Director shall deal with
such application, if made, in accordance with the principles
laid down in Frank Anthony Public School’s case,
Subject to this observation, the writ petition fails and
is dismissed. There shall be no order as to costs,
P.S.S. Petition dismissed.
989