PETITIONER: THE MANAGING COMMITTEE OF M.M. DEGREECOLLEGE, MODI NAGAR Vs. RESPONDENT: VICE-CHANCELLOR, MEERUT UNIVERSITY& ORS. DATE OF JUDGMENT: 17/03/1997 BENCH: K. RAMASWAMY, G.T. NANAVATI ACT: HEADNOTE: JUDGMENT:
O R D E R
Leave granted. We have heard learned counsel on both
sides.
The third respondent, Dr. B.S. Goel, while working as
Head the Department of Statistics in MMD Degree College,
Modinagar had gone on foreign assignment in Basra
University, Iraq for a period of one year. Subsequently, a
letter was written by the Managing Committee on August 20,
1979 seeking the third respondent to join duty. Since he did
not join the duty, the Managing Committee passed a
Resolution to hold an enquiry into unauthorised absence from
duty. On 27.2.1980, a charge-sheet in the shape of a letter
was sent to respondent No.3. He did not participate in the
enquiry. The Enquiry Officer submitted his report on
19.6.1980. The Managing Committee, on consideration of the
report, dismissed the third respondent on 31.7.1980 stated
that since the third respondent had gone on foreign
assignment, with the approval giving by the appellant-
Management, termination without giving an opportunity to the
respondent to join duty is not proper. Accordingly, a cable
was sent to the third respondent university as under:
“ON 20.1.1981, the University sent
him a cable on his Basrah address
and had also sent a copy in
confirmation of the above cable
that he should join M.M. College,
Modi Nagar (Ghaziabad) immediately
and latest by 15th February, 1981
positively failing which the Vice-
Chancellor will approve the
termination proceedings in this
case."
Admittedly, the third respondent, Dr.B.S. Goel did not
join the duty by the prescribed time. Consequently, he was
not taken to the duty when he later on reported for duty
after coming to India. He filed a writ petition in the High
Court. The High Court, in the impugned order, dated January
8, 1996, in Writ Petition No.9343/81, has held that since
the approval of termination was not given earlier, the Vice-
Chancellor had no power to review the order and accord
sanction for termination by the proceedings dated 21.2.1981.
We find that the view taken by the High Court is not
correct. The approval sought by the appellant for third
responden’s absence from service was after the expiry of the
period of foreign assignment. Necessarily, he, therefore,
unauthorisedly remained absent from duty. Approval by the
Vice-Chancellor to the dismissal of teacher from service is
a pre-condition and the Vice-Chancellor had passed on order
with a direction to give further opportunity for joining.
Letter dated 15.2.1981 is a conditional letter. On his
failure to join duty, the approval of the Vice-Chancellor
stood accorded. Under these circumstance, the removal of the
respondent from service is accordingly in accordance with
law.
The appeal is accordingly allowed. The judgment of the
High Court stands reversed. The writ petition dismissed. No
costs.