High Court Kerala High Court

Najeeb vs Dr.N.Chandramohanakumar on 9 December, 2009

Kerala High Court
Najeeb vs Dr.N.Chandramohanakumar on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32747 of 2009(K)


1. NAJEEB, S/O.MUHAMMEDALI,
                      ...  Petitioner

                        Vs



1. DR.N.CHANDRAMOHANAKUMAR, PROFESSOR,
                       ...       Respondent

2. THE VICE CHANCELLOR, COCHIN UNIVERSITY

3. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.K.ABOOBACKER

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

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

 Dated :09/12/2009

 O R D E R
        S.R. Bannurmath, C.J. & A.K. Basheer, J.

       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No. 32747 OF 2009
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 9th day of December, 2009

                              JUDGMENT

A.K. Basheer, J.

Petitioner claims that he is the President of Indian Youth

Congress(I) Kalamassery Mandalam Committee and a social

and political worker who is interested in the activities and

functions of Cochin University of Science and Technology. He

alleges that respondent No.1 who is a Professor in Chemical

Oceanography in the University and in charge of Registrar

had participated in the “Human Chain” organised by the

Communist Party of India(Marxist) as could be seen from

Ext.P3 photograph. It is further alleged by the petitioner that

respondent No.1, by such conduct of his, has become

ineligible to continue in service, since he has violated the

service rules.

2. We do not propose to deal with the above and

various other averments made by the petitioner in the writ

petition. Suffice it to say, the prayer made by the petitioner

WP(C) No.32747 of 2009
-:2:-

is to issue a writ of mandamus or such other appropriate writ or

direction to respondents 2 and 3 to take appropriate disciplinary

proceedings against respondent No.1 for violating Rule 67 of the

Kerala Government Servants Conduct Rules, 1960 and Clause 11

of the Cochin University of Science and Technology First Statute

1991.

3. We have heard Sri.M.K. Aboobacker, learned counsel for

the petitioner and Sri.Aravindakshan Pillai, learned Standing

Counsel for the University.

4. It is contended by the learned Standing Counsel that the

Writ Petition is wholly unsustainable in the light of the judgment

in Dr.Puryodhan Sahu v. Jitendra Kumar Mishra[(1998) 7

SCC 273].

5. Having heard learned counsel for the parties we are of

the view that, the Writ Petition need not be kept pending on the

file of this Court, especially in view of the submission made by

learned counsel for the petitioner at the Bar that petitioner will be

satisfied if a direction is issued to respondents 2 and 3 to

consider Exts.P1 and P2 respectively and take a decision thereon.

WP(C) No.32747 of 2009
-:3:-

6. Since respondent No.3 has no administrative control

over the affairs of the University or its employees, we are not

satisfied that any direction need be issued to respondent No.3 in

this regard.

7. However, we direct respondent No.2 to consider and

pass orders on Ext.P1, if it has been received by him. Such a

decision shall be taken within two months from the date of

receipt of a copy of this judgment. Needless to mention that

petitioner shall be afforded sufficient opportunity to be heard

before any decision is taken in the matter. Petitioner shall send a

copy of the Writ Petition to respondent No.2 directly, since it is

submitted by learned Standing Counsel that he has been

instructed that respondent No.2 has not so far received Ext.P1.

Writ Petition is disposed of in the above terms.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WP(C) No.32747 of 2009
-:4:-