High Court Punjab-Haryana High Court

The Managing Committee Of Hindu … vs Guru Nanak Dev University on 4 March, 2009

Punjab-Haryana High Court
The Managing Committee Of Hindu … vs Guru Nanak Dev University on 4 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.3118 of 2009
                                     Date of Decision: March 04, 2009


The Managing Committee of Hindu Kanya College, Kapurthala,
Punjab
                                                    .....PETITIONER(S)

                               VERSUS


Guru Nanak Dev University, Amritsar & Another
                                                .....RESPONDENT(S)
                           .      .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Amar Vivek, Advocate, for the
                petitioner.


                           .      .      .

AJAI LAMBA, J (Oral)

The Managing Committee of Hindu Kanya

College, Kapurthala has approached this Court in

challenge to Order dated 1.1.2009 (Annexure P-7),

Order dated 11.1.2009 (Annexure P-8) and Order dated

20.2.2009 (Annexure P-10).

Vide Order dated 1.1.2009, Annexure

P-7, Guru Nanak Dev University, Amritsar, addressed

a Memo to the petitioner. It has been stated therein

that University Syndicate, in its meeting dated

9.3.2008 had taken a decision that all colleges must

appoint regular Principals on or before 31.7.2008.

In the absence thereof, Rs.50,000/- per month shall

be recovered as penalty. The petitioner – College
CWP No.3118 of 2009 [2]

had been informed on 25.3.2008 and reminder had been

given on 3.11.2008 in regard to the decision of the

Syndicate. Penalty was imposable on the petitioner

for the period 1.8.2008 to 31.12.2008. The deposit

was required to be made by 15.1.2009.

Vide Order dated 11.1.2009, Annexure

P-8, the University again informed the petitioner in

regard to its conduct in delaying appointment of

regular Principal and violating mandate of the

Syndicate dated 9.3.2008. In addition to what was

stated in Annexure P-7, the petitioner had been

warned that the roll numbers of the students would

be with-held in case the requisite penalty is not

paid.

Under the third impugned order i.e.

Annexure P-10 dated 20.2.2009, again the University

informed the petitioner that the petitioner had

caused delay in appointment of regular Principal. A

decision had been taken by the University to with-

hold roll numbers of the students for non-payment of

the penalty as the penalty had not been paid till

issuance of order/ Memo, Annexure P-10.

Learned counsel for the petitioner has

not been able to dispute that there has been delay

on the part of the petitioner – College in

appointing a regular Principal. All that has been

argued is that the officials of petitioner were busy

in finalising admission and hence the delay. No

other argument has been addressed.

 CWP No.3118 of 2009                                                 [3]



                           A     College,         obviously            cannot        run

without an administrative head who is also required

to have better academic qualifications as against

the other persons in the faculty. The petitioner –

College is a degree college and is imparting

education in all the courses. The explanation for

delay is not acceptable in view of the fact that no

such ground was taken by the petitioner in the

representation made to the University for waiver of

penalty i.e. Annexure P-9. The conduct of petitioner

indicates callous approach although the importance

of having a Principal of an institution is of

paramount importance not only for administrative

control over the institution but also because

absence of a regular Principal would marginalise the

level of imparting quality education by members of

the faculty.

I have considered the issue. It is

clear from the record that the petitioner was

informed about the decision of the University

Syndicate dated 9.3.2008 well in advance. Despite

such being the facts, no appropriate or speedy steps

were taken for appointment of Principal from May

2008 till September 2008. Sufficient opportunity was

given to the petitioner as is evident from the

impugned orders themselves.

No ground for judicial review of the

impugned orders is made out.

The petition is dismissed.

 CWP No.3118 of 2009                                         [4]



                      Learned    counsel       for    the         petitioner

states    that    since    last       date    of    deposit        is   today

(4.3.2009), the University might not even consider

issuance of roll numbers even after payment by the

petitioner.

Keeping in view the future of the

students, it is directed that the University would

accept the penalty amount in case the same is

deposited today and issue roll numbers.

Copy of the order be given under the

signatures of the Reader.


                                                            (AJAI LAMBA)
March 04, 2009                                                 JUDGE
avin