High Court Kerala High Court

Paravoor Sreenarayana Vilasom vs Sathjith V.H. on 1 July, 2009

Kerala High Court
Paravoor Sreenarayana Vilasom vs Sathjith V.H. on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 526 of 2009(O)


1. PARAVOOR SREENARAYANA VILASOM
                      ...  Petitioner

                        Vs



1. SATHJITH V.H., SOORYAHARI, KURUMANDAL,
                       ...       Respondent

2. P. JAYASINGH, BHARANAZHIKOM,

3. MANI K.R., LETHA MANDIRAM,

4. VIJAYACHANDRAN, MAVILA, KOTTAPPURAM,

5. ANILKUMAR G.,GOPINIVAS, KURUMANDAL,

6. VASUDEVAN, UTHRADOM, KOTTAPPURAM,

7. SHAJU S, ADVOCATE, RAJASADAN BUILDING,

8. SAJAN S, R.S. VILLA,

9. ABHILASH H, THUSHARA, KOTTAPPURAM,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/07/2009

 O R D E R
                   V. RAMKUMAR , J.
          ==========================
                R.P. Nos. 526 and 607 of 2009
                              in
                 W.P.(C) No. 13553 of 2009
          ==========================
               Dated this the 1st day of July, 2009.

                           ORDER

R.P. No. 526 of 2009 is filed by the 4th respondent in

W.P.(C) No. 13553 of 2009 and R.P. No. 607 of 2009 is filed

by the petitioners in the said writ petition. I heard the

learned counsel appearing for all the parties.

2. Adv. Shri. C. Rajendran made the following

submissions in support of R.P. No. 526 of 2009:-

The 4th respondent is actually a public trust in respect

of which a scheme was settled by the Sub Court, Kollam.

But in the opening paragraph of the judgment dated

26.05.2009 in the writ petition, it is stated that the 4th

respondent Samajam is a charitable society registered

under the provisions of the Travancore Cochin Literacy,

Scientific and Charitable Societies Act, 1955. Election to

the post of manager of the school is to be made by the

R.P. Nos. 526 & 607 of 2009 : 2 :

governing body of the Samajam consisting of 21 members.

So, the said governing body should be treated as the

governing body of the school. If so, the conclusion reached

in the judgment dated 26.05.2009 is erroneous.

3. Adv. Shri. Harish Gopinath, the learned counsel

appearing for the petitioners in the writ petition made the

following submissions in support of the R.P. No. 607 of

2009:-

Rule 8 of Chapter III KER interdict the appointment of

a person connected with the management of the

educational institution. The words ‘if any’ occurring in sub-

rule 1 of Rule 8 of Chapter III of KER applies to corporate

educational agency in view of Rule 2 of Chapter III KER as

per which every corporate management should have a

managing body. There cannot be any corporate

management without a managing body for the school.

‘Educational Agency’ as defined under Section 2(2) means

any person or a body of persons permitted to establish and

R.P. Nos. 526 & 607 of 2009 : 3 :

maintain any private school under the Kerala Education Act.

So, when the educational agency is a body of persons, it

should necessarily have a managing body for the

educational institution owned by such body of persons

without which Rule 2 of Chapter III KER will have no

meaning.

4. I am afraid that I cannot agree with the above

submissions except those made regarding the legal status of

the samajam. No doubt, the judgment in the writ petition

proceeds on the footing that the 4th respondent Samajam is

a charitable society registered under the provisions of the

Travancore Cochin Literacy, Scientific and Charitable

Societies Act, 1955. When the writ petition was argued, a

specific query was put by the court as to whether the

Samajam is a charitable society registered under the

aforesaid Act. The counsel appearing for all the parties

including the 4th respondent samajam unanimously

submitted that it is a charitable society. That is how the

R.P. Nos. 526 & 607 of 2009 : 4 :

above observation in the judgment came to be made. It is

now admitted by all that it is a public trust in respect of

which a scheme was settled by the Sub Court, Kollam under

Section 92 C.P.C. Therefore, the statement in the judgment

that the 4th respondent Samajam is a charitable society, will

have to be read as the 4th respondent is a public trust which

is registered under the Travancore Cochin Literacy,

Scientific and Charitable Societies Act, 1955. This change,

however, does not affect the merits of the decision.

5. With regard to R.P. No. 526 of 2009, what is now

submitted before this Court is only a reiteration of what the

counsel for the 4th respondent submitted before this Court

earlier as occurring in paragraph 6 of the judgment. The

submission then also was that the educational institution

namely, the S.N.V. Girls High School was administered by a

managing committee of the Samajam. The said contention

was repelled by this Court as per the judgment sought to be

reviewed.

R.P. Nos. 526 & 607 of 2009 : 5 :

6. Now coming to the submissions made in R.P. No.

607 of 2009, going by Section 2(2) of the Kerala Educational

Act, the educational agency in this case is the 4th

respondent in the writ petition, namely, the S.N.V Samajam.

What Rule 2 of Chapter III KER says is only that the

educational agency which owns the educational institution,

shall have a managing body. The requirement under Clause

b of Rule 2 of Chapter III KER is that the rules approved by

the Director should prescribe the manner in which the

managing body shall be elected or approved etc. The

contention that the educational institution itself is governed

by the managing body, cannot be countenanced. Going by

the definition of ‘educational agency’ it is the Samajam

which owns the educational institution namely S.N.V Girls

High School which is a corporate management within the

meaning of Rule 1 of Chapter III KER. Therefore, the said

provision is that the educational agency which runs the

institution shall have a managing body. It does not insist

R.P. Nos. 526 & 607 of 2009 : 6 :

that the school should have a managing body. The

managing body referred to in Rule 2 of Chapter III is the

managing body of the educational agency (which is the

samajam in this case) and not the managing body of the

educational institution. Therefore, the interdict under sub-

Rule 2 of Rule 8 of Chapter III KER was not attracted in this

case. In this view of the matter, I do not find any error of

law apparent on the face of record so as to review the

judgment sought to be reviewed.

These review petitions are accordingly dismissed,

subject to the change regarding the legal status of the

samajam.

Dated this the 1st day of July, 2009.

V. RAMKUMAR, JUDGE.

rv

R.P. Nos. 526 & 607 of 2009 : 7 :