High Court Kerala High Court

State Of Kera;A Re[Resented By The vs Malabar Educational And on 26 October, 2007

Kerala High Court
State Of Kera;A Re[Resented By The vs Malabar Educational And on 26 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2422 of 2007()


1. STATE OF KERA;A RE[RESENTED BY THE
                      ...  Petitioner
2. THE DIRECTOR OF PUBLIC INSTRUCTION,

                        Vs



1. MALABAR EDUCATIONAL AND
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/10/2007

 O R D E R


                              H.L.DATTU, C.J. & K.T.SANKARAN,J.

                             ----------------------------------------------------

                                      W.A. NO.  2422 OF 2007  &

                                    C.M.APPL. NO. 1102 OF 2007

                             ----------------------------------------------------

                              Dated this the 26th October,  2007


                                                 JUDGMENT

H.L.DATTU, C.J.

The State has presented this Writ Appeal being aggrieved by the order

passed by the learned single Judge in W.P.(C) No.12098 of 2006, dated 28th April,

2006 and the order passed in R.P.No.871 of 2007, dated 1st October, 2007.

2. There is a delay of nearly 497 days in filing the appeal. Therefore, the

State has filed an application to condone the delay in filing the appeal. In the

normal course, we would not have taken a very strict view of the pleadings

pleaded in the application for condonation of delay. In fact, this Court in many

number of cases has condoned the delay in filing the appeal by the State

Government, keeping in view the dicta laid down by the Apex Court. In this case,

we do not intend to condone the delay for the reason which we will presently

advert by referring to what had transpired in the writ petition and the contempt

petition filed by the petitioner and the undertaking given by the authorities of the

State Government. We would like to refer those matters in extenso to sustain our

reasoning for rejecting the application filed by the State Government to condone

the delay in filing the writ appeal.

3. The Malabar Educational & Charitable Trust (‘Trust’ for short) was

before this Court in W.P.(C) No.12098 of 2006. The prayer made in the writ

petition was to direct the State Government and its authorities to issue orders

sanctioning the school in favour of the petitioner on the basis of Ext.P5

Government Order following Ext.P9 decision. The consequential relief that was

sought in the writ petition was to declare that the petitioner cannot be bypassed

W.A. NO.2422 OF 2007

:: 2 ::

while granting High School in the aided sector in Padiyoor Grama Panchayat in

the light of Ext.P5 when Ext.P9 decision is given effect.

4. This Court, while entertaining the writ petition has passed an interim

order, dated 28th April, 2006. The interim order so passed reads as under:

“Admit. Issue notice. Post on 23.5.2006. In the meanwhile,

there will be an interim direction to the respondents not to consider

any other application for sanctioning of schools within the limits of

Padiyoor Grama Panchayat till then. In the meanwhile, the

applications submitted by the petitioner will be considered at the

earliest in the light of Exts.P5 and P9, if possible before the

commencement of the next academic year itself.”

5. After receipt of the interim order passed by this Court, the State

Government has passed the order dated 9th May, 2006. The order passed by the

State Government reads as under:

“General Education – WP(C) No.12098/06 – (M) filed by the

Malabar Educational and Charitable Trust – Court Orders –

Complied with – Orders issued.

—————————————————————————————-

GENERAL EDUCATION (F) DEPARTMENT

GO(Rt)NO.1904/06/G.Edn. Dated,Thiruvananthapuram,09-05-2006

—————————————————————————————-

Read:-1. Interim Order dated 28-04-2006 in W.P.(C) No.12098/06

(M) of the Hon’ble High Court of Kerala, Ernakulam.

2. GO(Rt) No.3895/05/G.Edn. Dated 06-08-2005.

3. GO(MS)No.08/06/G.Edn. Dated 05-01-2006.

4. GO(MS)No.65/06/G.Edn. Dated 14-02-2006.

5. Notification No.NS3/3120/06/DPIs dated 10-02-2006.

6. Judgment dated 03-03-2006 in WP(C)No.36115 of 2005-

Y of the Hon’ble High Court of Kerala.

O R D E R

The Hon’ble High court of Kerala in its interim order read as

1st paper above directed the respondents not to consider any other

W.A. NO.2422 OF 2007

:: 3 ::

application for sanctioning of schools within the limits of Padiyoor

Grama Panchayath till the next posting date i.e. 23-05-2006. It has

also been directed to consider the application submitted by the

petitioner at the earliest in the light of Ext.P5 and P9 if possible

before the commencement of the next academic year.

2. Government – vide Government Order read as 2nd paper

above (Ext.P5) have recognised the eligibility of the petitioner for a

High School in the Padiyoor Grama Panchayath and have given an

assurance that the request would be considered on top most

priority when Government take a policy decision to sanction any

more aided High School in the State.

3. Government – vide order read as 3rd paper above

(Ext.P9) have sanctioned new High Schools in four Panchayaths

where there are no High Schools. Padiyoor in Kannur is one

among the four Panchayaths where new High School have been

sanctioned. In the light of the above Government order sanction

was also accorded to upgrade a school each in Panayam

Panchayath in Kollam and Ponmundam Panchayath in

Malappuram in the Government sector as per the GO read as 4th

paper above.

4. For sanctioning new schools in Padiyoor Panchayath in

Kannur District and Perumanna Panchayath in Kozhikode, Director

of Public Instruction had been directed to issue area notification as

per the Kerala Education Rules provisions. Accordingly the

Director of Public Instruction vide notification read as 5th paper

above notified Ward 12 in Perumanna Panchayath in Kozhikode

District and Ward 13 in Padiyoor Panchayath in Kannur District as

areas where new High School are to be opened and also called for

objection/representation if any against the decision.

5. In the meantime Government on 08-03-2006 decided not

to sanction new aided schools in the State and decided to cancel

the notification read as 5th paper above in the light of declaration of

election. The petitioner filed WP(C) No.36115 of 2005-Y read as

6th paper above in which the Hon’ble High Court directed the

respondent to take appropriate action on the application submitted

by the petitioner trust without any further delay. It has also been

directed to ensure due weightage and consideration as per the

order issued in favour of the petitioner (GO (Rt) No.3895/05/G.Edn.

Dated 06-08-2005.

6. In the light of the judgment read as 6th paper above and

in the interim order dated 28-04-2006 of the Hon’ble High Court

Government examined the request of the petitioner. Since the

notification read as 4th paper stands cancelled Government is not a

position to entertain the application of the petitioner to sanction the

W.A. NO.2422 OF 2007

:: 4 ::

school in the Padiyoor Panchayath as requested for. The direction

contained in the interim order read as 1st paper above and in the

judgment read as 6th paper above are thus complied with.”

6. The petitioner, being of the view that by passing the order dated

9.5.2006, the Secretary to the Government, Department of General Education,

has committed an act of contempt which would fall within the meaning of the

definition “civil contempt” as defined in Section 2(b) of The Contempt of Courts

Act, 1971, had filed the Contempt Petition, C.C.C. No.619 of 2006, wherein it was

alleged that the respondent in the Contempt Petition has wilfully and deliberately

disobeyed the interim directions issued by this Court and requested this Court to

initiate appropriate contempt proceedings as envisaged under Sections 11 and 12

of the Contempt of Courts Act read with Article 215 of the Constitution of India.

7. When the Contempt Petition was posted before the learned single

Judge, the learned Judge was of the opinion that the petitioner has made out a

prima facie case for initiation of the contempt proceedings. Accordingly, in view of

the Contempt of Courts Rules prevailing in the State, the matter was referred to a

Division Bench of this Court for framing of appropriate charges against the

respondent for the disobedience of the orders and directions issued by this Court.

8. The contempt proceedings had been posted before Court on several

occasions. The respondent had filed its counter affidavit. Since this Court was

not prepared to accept the explanation offered by the respondent in the counter

affidavit filed, had directed the respondent to be present before the Court for the

purpose of framing of charges. It is at that stage the learned Advocate General of

the State had appeared for the respondent.

9. The matter had been posted before the Court on 6.9.2007. Arguments

W.A. NO.2422 OF 2007

:: 5 ::

in length was advanced by both the sides. Thereafter, the respondent gave an

undertaking before this Court stating that he would withdraw the order passed on

9.5.2006 and pass a fresh order within a month’s time from the date of disposal of

the contempt petition.

10. The Court, after placing on record the affidavit of undertaking filed by

the respondent, was pleased to dispose of the contempt petition. The order

passed by this Court reads as under:

“Learned Advocate General appearing for the

respondent/contemnor, after arguing the matter for quite

sometime, has thought it fit to file an affidavit of the respondent/

contemnor. In that affidavit, it is stated that the respondent will

now withdraw the order passed on 09.05.2006 and then pass

fresh orders as directed by this Court on 28th April, 2006. Further,

the respondent/contemnor has offered his/her unconditional

apology for the inconvenience caused to the complainant and to

this court.

In our view, by accepting the affidavit and permitting the

respondent/contemnor to withdraw the order passed on

09.05.2006 and further by permitting them to pass fresh orders,

as directed by this court on 28th April, 2006, no prejudice will be

caused to the complainant. Therefore, we are inclined to accept

the affidavit filed by the respondent/contemnor and accordingly

we intend to grant the request made in the affidavit. In view of the

above, the following:

O R D E R

i) The affidavit filed by the respondent/contemnor is taken

on record.

ii) The respondent/contemnor is permitted to withdraw his/

her earlier order dated 09.05.2006.

iii) The respondent/contemnor shall pass fresh orders in

accordance with the interim order passed by this court in W.P.(C)

No.12098 of 2006 dated 28th April, 2006 within a period of one

month from today.

iv) The un-conditional apology offered by the respondent/

contemnor is accepted.

W.A. NO.2422 OF 2007

:: 6 ::

                  v)       Further   proceedings   in   this   Contempt   Case   are

         dropped.


vi) Liberty is reserved to the complainant to approach this

court, if need arises in future. ”

11. After disposal of the Contempt Petition, for the reasons best known to

the respondent, they have filed a Review Petition, R.P.No.871 of 2007 in W.P.(C)

No.12098 of 2006, before the learned single Judge, inter alia, requesting the court

to review the order passed on 28.4.2006. The learned single Judge, after hearing

the parties to the lis, by its order dated 1.10.2007, has rejected the review petition

primarily in view of the order passed by this Court in Contempt Case No.619 of

2006. Further the Court has observed that if it had been brought to the notice of

the Court the subsequent decision rendered by the Apex Court in State of Kerala

v. Prasad (2007 (3) KLT 531), the Court might not have passed the interim order

on 28.4.2006. It is difficult for us to accept the reasoning of the learned Judge.

Be that as it may.

12. After rejection of the review petition so filed, the State Government, for

the first time, has presented this writ appeal.

13. As we have already noticed, the relief sought for by the State

Government in this writ appeal is to set aside the order passed by the learned

single Judge in W.P.(C) No.12098 of 2006, dated 28th April, 2006.

14. The order passed on 28.4.2006 is an interim order directing the

respondent to pass an appropriate order keeping in view Ext.P5 and P9 orders.

Pursuant to the direction issued by this Court, the respondent has already passed

an order, dated 9.5.2006. Since the respondent has already acted upon the

interim order passed by this Court, at this stage, it may not be necessary for this

W.A. NO.2422 OF 2007

:: 7 ::

Court to set aside the order which has already been implemented by the State

Government. Therefore, the first relief cannot be granted by this Court at this

stage.

15. In so far as the order passed in R.P.No.871 of 2007 filed in W.P.(C)

No.12098 of 2006 to review the order passed on 28.4.2006 is concerned, we

intend to notice that when this Court was about to frame charges against the

respondent/contemnor in the contempt petition, an undertaking was given by the

respondent/contemnor, firstly, offering an unconditional apology for the

inconvenience caused to the petitioner and further giving an undertaking before

this Court that he would withdraw the order passed on 9.5.2006 and would pass a

fresh order in accordance with law. What was expected from the respondent by

this Court was that, as undertaken before this Court, he should have passed

appropriate orders in accordance with law. Instead of doing so, the respondent

has thought it fit to file a review petition and in our view, the said review petition is

rightly rejected by the learned single Judge. It is relevant at this stage to notice

certain observation made by the Apex Court in the case of T.N.Godavarman

Thirumulpad vs. Ashok Khot, (2006) 5 SCC 1. The Court observed: –

“Disobedience of this Court’s order strikes at the

very root of the rule of law on which the judicial system

rests. The rule of law is the foundation of a democratic

society. Judiciary is the guardian of the rule of law.

Hence, it is not only the third pillar but also the central

pillar of the democratic State. If the judiciary is to

perform its duties and functions effectively and remain

true to the spirit with which they are sacredly entrusted

to it, the dignity and authority of the courts have to be

respected and protected at all costs. Otherwise, the

W.A. NO.2422 OF 2007

:: 8 ::

very cornerstone of our constitutional scheme will give

way and with it will disappear the rule of law and the

civilised life in the society. That is why it is imperative

and invariable that courts’ orders are to be followed and

complied with”.

16. Learned Advocate General would contend before us that merely

because an undertaking was given by the respondent/contemnor it does not

prevent him from approaching this Court by filing an appropriate appeal, if, for any

reason, he is aggrieved by the interim order passed by the learned single Judge.

In support of that contention, the learned Advocate General has brought to our

notice the observations made by the Apex Court in the case of P.R.Deshpande v.

Maruti Balaram Haibatti ((1998) 6 SCC 507). That was a case where in the rent

control proceedings a tenant had given an undertaking before the Court that he

would vacate and deliver vacant possession of the premises in his occupation to

the landlord. In that regard, an affidavit of undertaking was also filed before the

Court. The question that was posed and answered by the Apex Court is whether

the tenant can still maintain an appeal or revision after giving such an

undertaking. While holding that the tenant still can maintain an appeal or a

revision, the Apex Court was pleased to state as under:

“11. A party to a lis can be asked to give an undertaking to

the court if he requires stay of operation of the judgment. It is

done on the supposition that the order would remain unchanged.

By directing the party to give such an undertaking, no court can

scuttle or foreclose a statutory remedy of appeal or revision, much

less a constitutional remedy. If the order is reversed or modified

by the superior court or even the same court on a review, the

undertaking given by the party will automatically cease to operate.

Merely because a party has complied with the directions to give an

undertaking as a condition for obtaining stay, he cannot be

presumed to communicate to the other party that he is thereby

giving up his statutory remedies to challenge the order. No doubt

he is bound to comply with his undertaking so long as the order

W.A. NO.2422 OF 2007

:: 9 ::

remains alive and operative. However, it is open to such superior

court to consider whether the operation of the order or judgment

challenged before it need be stayed or suspended having regard

to the fact that the party concerned has given undertaking in the

lower court to abide by the decree or order within the time fixed by

that court.”

17. The decision on which reliance was placed by the learned Advocate

General, in our opinion, would not assist him in any manner whatsoever. In the

instant case, the Secretary to Government, Department of General Education was

the contemnor in Contempt Petition No.619 of 2006. He had appeared in person

before the Court pursuant to the directions issued by this Court. After realising

that it may not be possible for him to sustain his defence/explanation, he had not

only offered unconditional apology to the Court but also filed an affidavit of

undertaking only to escape from the contempt proceedings. This Court did

believe a senior officer of the department, that too, when he was represented by

learned Advocate General. In all fairness, the respondent should have stuck to

his undertaking; That is what this Court would expect from a very senior and

experienced officer of the department. But, it happened otherwise. In fact, this

Court after accepting the affidavit of undertaking filed by the respondent/

contemnor, dropped the contempt proceedings and had granted time to the

respondent to implement the interim order passed this Court. Certainly it was not

with an intention either to permit him to file an appeal or a revision or to file a

review petition. When an undertaking is given to this Court, it is the solemn

undertaking and a party cannot withdraw from such an undertaking given in a

contempt proceedings. Sometimes, this Court in order to facilitate the respondent

to purge the contempt, would accept an undertaking from them and, thereafter

would drop the contempt proceedings. In the instant case also that was done and

W.A. NO.2422 OF 2007

:: 10 ::

this Court disposed of the Contempt Case N0.619 of 2006 by its order, dated

6.9.2007. In that view of the matter, in our opinion, the decision on which reliance

was placed by the learned Advocate General would not assist him in any manner.

18. Learned Advocate General would further contend that the learned

single Judge while passing the interim order, could not have granted the main

relief itself. In our opinion, what is canvassed by the learned Advocate General is

accepted legal principles, but the learned Advocate General wants to support his

submission by relying on the decision of the Apex Court in the case of Medical

Council of India v. Rajiv Gandhi University of Health Sciences and others

((2004) 6 SCC 76). In the said decision, the Court has reiterated the principles

laid down in the case of Union of India v. Era Educational Trust ((2000) 5 SCC

57). While doing so, the Court has observed at paragraph 4 as under:

“4. We once again emphasis that the law declared by this

Court in Union of India v. Era Educational Trust that interim order

should not be granted as a matter of course, particularly in relation

to matter where standards of institutions are involved and the

permission to be granted to such institutions is subject to certain

provisions of law and regulations applicable to the same, unless

the same are complied with. Even if the High Court gives certain

directions in relation to consideration of the applications filed by

educational institutions concerned for grant of permission or

manner in which the same should be processed should not form a

basis to direct the admission of students in these institutions which

are yet to get approval from the authorities concerned or

permission has not been granted by the Council.”

19. In our opinion, even the aforesaid submission of the learned Advocate

General cannot be accepted by us. In the instant case, as we have already

noticed, this Court while entertaining the writ petition has passed an interim order

dated 28.4.2006. That interim order was implemented by the respondent by

passing the order, dated 9.5.2006. Having implemented the order pursuant to the

W.A. NO.2422 OF 2007

:: 11 ::

interim direction issued, now it does not lie in the mouth of the State Government

to contend that the learned single Judge while passing the interim order could not

have granted the main relief. Therefore, even the second contention canvassed

by the learned Advocate General would not impress us.

20. We have narrated all these facts only for the purpose that the

appellant was fully aware of the order passed by the learned Single Judge. In

fact, by passing an order, as directed by the learned Single Judge, they had

passed an order, which according to us was nothing but deliberately flouting the

orders passed by this Court. At their instance in order to purge the contempt,

some time was given to them in the contempt proceedings. In stead of purging

the contempt they tried to get an order from the learned Single Judge by filing the

review petition, which as we have already stated is rightly rejected by the learned

Single Judge. Now the State has filed this writ appeal to set aside the interim

order passed by the learned Single Judge which is already implemented by the

respondent by passing an order contrary to the directions issued by the court. It is

only after the petitioner filed contempt proceedings against the respondent and

further when this court was about to initiate contempt proceedings by framing

charges, the respondent after giving an undertaking before this court that he

would purge the contempt, has unsuccessfully filed review petition. After doing

all this futile exercise, they have now filed the present writ appeal for the reliefs

indicated by us earlier and in filing the appeal there is delay of nearly 497 days

and to condone the delay an application and affidavit is filed. In the affidavit filed

they have only stated all the events that had taken place before this Court. In the

normal course, we would have condoned the delay in filing the appeal by the

State Government, if the delay had been satisfactorily explained, but that is not

W.A. NO.2422 OF 2007

:: 12 ::

the case in this appeal. After going through the pleadings and after hearing the

learned Advocate General for the applicant and learned counsel Sri.George

Poonthottam, we are of the view that, the present appeal is filed is filed only to

overcome the undertaking given by the applicant in the contempt proceedings. In

our view, the parties should not be permitted to adopt these dubious method to

overcome the decision of this Court and if it is done, it would certainly affect the

dignity of this Court, which we are not prepared to sacrifice. Therefore, we are

not prepared to accept the explanation offered in the affidavit filed along with the

application for condonation of delay in filing the appeal. Therefore, the

application requires to be rejected.

20. These are the only two submissions made by the learned Advocate

General while hearing the application for condonation of delay in filing the appeal.

21. In view of the aforesaid discussion, in our opinion, this is not one of

the fit cases where delay in filing the appeal requires to be condoned by us.

Accordingly, we reject the application. Consequently, the Writ Appeal is also

rejected.

Ordered accordingly.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/DK.