Kerala High Court
The Principal vs State Of Kerala on 1 February, 2021
Author: S.Manikumar
Bench: S.Manikumar, Shaji P.Chaly
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE THE CHIEF JUSTICE MR.S.MANIKUMAR
&
THE HONOURABLE MR. JUSTICE SHAJI P.CHALY
MONDAY, THE 01ST DAY OF FEBRUARY 2021 / 12TH MAGHA,1942
WP(C).No.29722 OF 2014(S)
PETITIONER:
THE PRINCIPAL
AGED 55 YEARS
S.N.COLLEGE, PUNALUR.
BY ADV. SRI.M.S.RADHAKRISHNAN NAIR
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY CHIEF SECRETARY, GOVERNMENT
SECRETARIAT, THIRUVANANTHAPURAM-695001.
2 UNIVERSITY OF KERALA
REPRESENTED BY REGISTRAR, UNIVERSITY BUILDING,
PALAYAM, THIRUVANANTHAPURAM-695001.
3 DIRECTOR GENERAL OF POLICE
VAZHUTHAKAD, THIRUVANANTHAPURAM-695014.
4 THE SUB INSPECTOR OF POLICE
PUNALUR-691305.
5 STUDENTS FEDERATION OF INDIA
REPRESENTED BY SECRETARY, S.N.COLLEGE,
PUNALUR UNIT-691305.
6 KERALA STUDENTS UNION
REPRESENTED BY PRESIDENT, S.N.COLLEGE,
PUNALUR UNIT-691305.
7 ALL INDIA STUDENTS FEDERATION
REPRESENTED BY SECRETARY, S.N.COLLEGE,
PUNALUR UNIT-691305.
8 AKHILA BHARATHIYA VIDYARTHI PARISHATH
REPRESENTED BY PRESIDENT, S.N.COLLEGE, PUNALUR UNIT-
691305.
WP(C).No.29722 OF 2014(S) 2
R2 BY SRI.THOMAS ABRAHAM, STANDING COUNSEL,
UNIVERSITY OF KERALA
R1,R3 AND R4 BY SENIOR GOVERNMENT PLEADER SRI.SURIN
GEORGE IPE
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
01-02-2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C).No.29722 OF 2014(S) 3
JUDGMENT
Dated this the 1st day of February 2021 S.MANIKUMAR,CJ Principal, S.N.College, Punalur, affiliated to Kerala University, has sought for the following reliefs:
i) To declare that the S.N.College, Punalur has the right to prohibit political activities of students within the college campus and forbid students from organizing or attending meeting other than the official ones within the college campus.
ii) To direct the respondents 1 to 4 to implement judgment of this Hon'ble Court reported in 2003(2)KLT 582 and 2007(1)KHC 9 in S.N.College, Punalur.
iii) Issue a writ of mandamus directing the respondents 1 to 4 restraining the SFT, ABVP, KSU and their associate students or anybody on their behalf from preferring any kind of political activity within S.N.College, Punalur.
iv) Such other order as this Hon'ble Court deems fit and proper in the nature and circumstances of the case.
2. The issue raised in this writ petition is squarely covered by a decision of a Division Bench of this Court in Sojan Francis v. M.G. University WP(C).No.29722 OF 2014(S) 4 [2003(2)KLT582]. Relevant paragraphs are re-produced hereunder:
"12. The next question to be considered is whether the above restriction under clause 9 would affect the fundamental rights guaranteed to citizens including students under Art. 19(1)(a) and 19(1)(c) of the Constitution of India. Teaching and non-teaching staff, students and the Management have the freedom of speech and expression. Right to freedom of speech and expression is subject to Art. 19(2) and the right to form association or union under Art. 19(1)(c) could be restricted under Art. 19(1) (4). State or the authorities can impose reasonable restrictions on the ground of public order decency or morality etc. The Mahatma Gandhi University statutes have restricted political activities by the teaching and non-teaching staff in order to maintain discipline and efficiency in the college and to achieve excellence in education. If the students indulge in the same activities which are prohibited so far as teachers and non-teaching staff are concerned, the purpose sought to be achieved; by those restriction would be defeated. Students also therefore could be prohibited from indulging in political activities within college campus and from organising or attending meetings other than official ones within the college campus. This is a reasonable restriction which does not in any way violate Art. 19(1)(a) or 19(1)(c) of the Constitution.
14. We are of the view, guideline (9) banning political activities within the campus and forbidding the students from organizing or attending meetings other than the official ones within the campus is not designed to prohibit any of the fundamental rights of the students guaranteed under Art. 19(1)(a) or 19(1)(c). It is not a total prohibition of any fundamental right, but only a reasonable restriction confined to college campus and the code of conduct cannot be flouted in the name of any other freedom or the rights guaranteed under Art. 19(1)(a) or 19(1)(c). Once students are admitted to an educational institution they are bound by the code of conduct laid down by the educational institutions through the prospectus or college calendar and it is implicit that they should observe the code of conduct necessary for the proper administration and management of the institution. Restrictions WP(C).No.29722 OF 2014(S) 5 are only reasonable and designed to promote discipline in the educational institution so that the objectives of the educational institution could be achieved and wisdom of laying down those restrictions cannot be challenged by the student after getting admitted to the educational institution. The right to admission not being absolute there could be regulatory measures for ensuring educational standards and maintaining excellence in education. Rules are made for inter discipline in the educational institution which was made applicable equally to management, teaching staff, non-teaching staff and the students community as a whole for its proper functioning and maintaining discipline. Clause 9 of the General Discipline laid down by St. Thomas College, Palai does not violate Art. 19(1)(a) or 19(1)(c) of the Constitution of India and therefore liable to be upheld. In other words, those restrictions are for the proper functioning of the educational institution itself."
15. That apart, learned counsel on record, Mr.George Mathew, submitted that the writ petition may be dismissed as withdrawn.
Placing on record the above, the instant writ petition is dismissed as withdrawn.
Sd/-
S.MANIKUMAR CHIEF JUSTICE Sd/-
SHAJI P.CHALY
smv JUDGE
WP(C).No.29722 OF 2014(S) 6
APPENDIX
PETITIONER'S EXHIBITS:
EXHIBIT P1 P1: COPY OF THE ORDER IN WPC NO.36023/08
DATED 1.1.2009.
EXHIBIT P2 P2: COPY OF THE PETITION DATED 16.7.14
SUBMITTED BY THE PETITIONER BEFORE THE 4TH
RESPONDENT.