High Court Kerala High Court

Ramla Makkar vs The State Of Kerala on 2 January, 2008

Kerala High Court
Ramla Makkar vs The State Of Kerala on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31002 of 2007(N)


1. RAMLA MAKKAR, W/O.MAKKAR, AGED 40
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF POLICE,

3. THE VICE CHANCELLOR,

4. THE PRINCIPAL, KMCT ENGINEERING

5. THE ADMINISTRATOR,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/01/2008

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                  W.P.(C) NO. 31002 OF 2007 N
                =====================

             Dated this the 2nd day of January, 2008

                          J U D G M E N T

Petitioner’s son Sri.Mohammed Shan, was admitted in the

4th respondent College for B.Tech. It is stated that at the time of

admission, they had paid Rs.2.25 lakhs towards capitation

fee/donation and Ext.P1 receipt shows that they had also paid an

amount of Rs.74,405/-. On joining in the college, he was

admitted in a hostel by name Hira Hostel on the 27th September

2007. It is alleged that on 28/9/07 morning, four senior students

of the college came to his room and ragged him, severely

inflicting physical and mental torture. Thereupon, the student

rang up his relation, who contacted the warden of the hostel and

requested for lodging a police complaint. The warden assured him

all safety and security of the student, but then the assurance was

proved to be futile when the ragging repeated on 4/10/2007

WPC 31002/07
:2 :

evening at about 7.50 P.M when six senior students allegedly

tortured the child physically and mentally. The child was

threatened against making any complaint to the authorities. On

being informed, the Warden was again contacted in the same

evening with a request to report the matter to the police. It is

stated that this also did not yield any result and the situation

continued as before on 5/10/2007. As a result of the continued

ragging, it was not possible for the child to continue his studies

and he informed his father employed in Quatar and requested

him to save his life. Thereupon, the father came to Kerala,

contacted respondents 4 and 5, who were indifferent to the

fervent pleas made by the father and the student. In these

circumstances, the parents were convinced that the child cannot

continue his education in the college and finally, they submitted

Ext.P2 complaint requesting inter alia for returning the fees and

original certificates and other amounts collected from them.

Even as there was no response to this complaint, this writ

petition was filed.

2. The prayers made in this writ petition are for directing

WPC 31002/07
:3 :

the authorities to take action not only against the students

involved, but also against the College authorities. There is a

further payer to direct the respondents 4 and 5 to return the

certificates entrusted to them on admission and also refund

Rs.2.25 lakhs collected towards capitation fee and also

Rs.74,405/- towards fees. Petitioner is also seeking

compensation of Rs.2 lakhs.

3. In view of the allegations in the writ petition, notice

was ordered to be served on respondents 4 and 5, who have

filed a counter affidavit. In the counter affidavit while they deny

the allegation of having collected capitation fee/donation, they

admit receipt of Rs.74,405/- as tuition fee. It is stated that the

petitioner’s child had submitted Ext.R4(1) complaint on

3/10/2007 and that based on the complaint, an enquiry

committee consisting of three teachers was constituted by Ext.R4

(2) with a direction to conduct a detailed enquiry and submit

report within 24 hours. It is stated that notice was issued to the

students “who indulged in the above act” and directed them to

report with their parents and Ext.R4(3) is the notice. According to

WPC 31002/07
:4 :

the 4th respondent, the Committee conducted a detailed enquiry,

heard the students, “who were involved in the incident” and

Ext.R4(4) report was submitted. It is also stated that based on

the report “this respondent took undertaking from the parents of

the students who were alleged to be involved in the act and also

got unconditional apology letter from these students”. Ext.R4(5)

is the copy of the undertaking so obtained. On this basis, it is

contended that the allegation of ragging on 4/10/2007 and

5/10/2007 is incorrect as according to the 4th respondent, enquiry

was going on these two days. It is also stated that “as the

matter stood and situation was brought under the control and

being monitored under the supervision of this respondent”, they

were surprised to receive Ext.P2 letter from the petitioner making

allegations of recurrence of the incident. The counter affidavit

concludes by stating that in view of Ext.R4(7) if the student

discontinues the course for any reason, he is bound to pay the

entire tuition fee. Therefore, according to the respondents, even

if the student wants to go away, he cannot ask for refund of the

amount paid, but has to pay entire tuition fee for return of the

WPC 31002/07
:5 :

documents.

4. When the writ petition was taken up for hearing, while

counsel for the petitioner reiterated the complaint of continued

ragging and consequential inability of the student to continue in

the College, counsel for the 4th respondent was vehemently

denying those allegations. During the course of the submissions,

he had also stated that College is not against returning the

documents, but the student has to comply with Ext.R4(7)

undertaking that he has given at the time of admission.

5. In view of this, what calls for decision is whether the

management can justifiably demand that the student should

comply with the undertaking he has given for return of the

documents particularly in the circumstances that are available in

this case.

6. According to the petitioner, the reason for the

discontinuance of course was the continued ragging that has

occurred. It is true that the respondents 4 and 5 have denied

this averment. On a reading of the counter affidavit and also the

documents produced along with the affidavit, I am inclined to

WPC 31002/07
:6 :

think that the anxiety of the 4th respondent is more to protect

himself rather than to remedy the situation. I am also inclined to

think that what the 4th respondent says is not fully correct.

7. In the counter affidavit, the 4th respondent has totally

denied the allegations of ragging and for this purpose is entirely

relying on Ext.R4(4) enquiry report. A reference of Ext.R4(4)

shows that it is a very unsatisfactory report. An enquiry report

cannot be more laconic and in the counter affidavit, while the

report is described as a detailed one, there is absolutely no

reasons given for the conclusions in the report nor has the

Committee adverted to the materials they say they have

collected.

8. It totally remains a mystery as to why six senior

students in the college visited the room of the petitioner’s child, a

fresh student in the college. It is unimaginable as to why the

whole crowd should visit the room of a fresher in search of a text

book. This conduct of the students is not beyond shadow of doubt

and I am surprised that the Committee did not find anything

unnatural in this and has fully exonerated the students.

WPC 31002/07
:7 :

9. If what the Committee and the Principal says is to be

believed, it again is a mystery as to why they should have

obtained Ext.R4(5) undertaking from the students and also from

the parents concerned. The undertaking is to the effect that “In

the near future, any act of ragging will never happen from my

part. I apologise for whatever has happened yesterday”. To any

sensible mind, the wording of this undertaking would sound as

one suggesting that before giving this undertaking, ragging has

infact taken place. Otherwise, if the students are as innocent as

the 4th respondent would want this court to believe, the students

need not have apologised for whatever that had happened on the

previous day.

10. Equally apologetic is the undertaking of the parent on

Ext.R4(5). If the students have not committed any act of

delinquency, the parent would not have left it totally free to the

College authorities to take any action against the students in

future. Therefore, going by Ext.R4(5), I am inclined to take the

view that what the 4th respondent has disclosed in his affidavit is

not fully correct. I am also unsatisfied in the manner in which

WPC 31002/07
:8 :

the Committee has dealt with this issue.

11. At the same time, in view of the denial of the 4th

respondent of having collected the capitation fee/donation, I am

not able to conclude this issue in favour of the petitioner.

Similarly, the petitioner’s claim of compensation also is

unsustainable. If at all the petitioner feels that in view of any

damage that has been caused they should be compensated, it is

for the petitioner to adduce evidence and establish her case

before a Civil Court. Such claims cannot be decided in a writ

petition and that too based only on the affidavits of the rival

contestants.

12. Similarly in so far as the first prayer in the writ

petition to take action against the college and the student

concerned, in view of the lapse of time, that has passed from the

date of occurrence, I am not inclined to grant that relief although

I am not satisfied with the conduct of the 4th and 5th respondents.

13. Resultantly, I am inclined to dispose of this writ

petition directing that respondents 4 and 5 shall return all the

certificates of the petitioner’s son along with the fee of

WPC 31002/07
:9 :

Rs.74,405/- acknowledged by them in Ext.P1, without insisting

on the petitioner or the student complying with Ext.R4(7)

undertaking given by the student.

In view of the above, the writ petition will stand allowed and

respondents 4 and 5 will refund the fee collected from the

petitioner and return the documents to him, as expeditiously as

possible, at any rate within one week of production of a copy of

this judgment.

ANTONY DOMINIC, JUDGE.

Rp