/2022 INSC 0122/                                                NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S).   1072     OF 2022      (Arising out of SLP(Civil) No(s). 6392 of 2021) DR. JAGATHY RAJ V.P. ….APPELLANT(S) VERSUS DR. RAJITHA KUMAR S. & ORS. ….RESPONDENT(S) J U D G M E N T Rastogi, J. 1. Leave granted. 2. The instant appeal has been preferred assailing  the judgment dated 8 th  April 2021 passed by the Division Bench of the High Court of   Kerala   at   Ernakulam   setting   aside   the   judgment   of   the   learned Single   Judge   dated   1 st   March,   2021   and   directing   the   Cochin University of Science and Technology to nominate respondent no. 1 as   Head   of   the   Department   (in   short   “HOD”)/Director   of   School   of Management Studies of Cochin University. 1 3. The relevant facts in brief culled out  from  the record are that both   the   appellant   and   respondent   no.   1   are   members   of   the teaching faculty and the appellant is senior to respondent no. 1 as the   appellant   became   Professor   in   April  2009,  whereas   respondent no.   1   on   1 st   October,   2013.     Even   otherwise,   the   seniority   of   the appellant qua respondent no. 1 is not in dispute. 4. In terms of Section 39(1) of the University Act, the Government of   Kerala   framed   its   Statute.     That   Statute   18   envisages   the appointment   of   a   Director/HOD.     For   appointment   of   the Director/HOD,   the   Syndicate   shall   nominate   a   teacher   not   below the rank of an Associate Professor with Ph.D or an equivalent post, as prescribed by UGC Regulations or Regulations based on seniority on   a   rotational   basis   for   a   period   of   three   years.     One   Dr.   Moli   P. Koshy,   the   senior   Professor   in   the   School   of   Management   was nominated   by   order   dated   15 th   July,   2015   as   HOD/Director   of   the School   of   Management   Studies.     He   was   relieved   from   the   post   of Director on attaining the age of superannuation with effect from 6 th December,   2017.     The   appellant,   who   was   the   next   senior   most Professor   in   queue,   was   eligible   to   be   nominated   by   rotation   as 2 HOD.     However,   vide   communication   dated   18 th   July   2017,   the appellant   expressed   his   unwillingness   because   of   his   pre­ occupation in teaching and research.  Taking into consideration the unwillingness expressed by the appellant at the given point of time, the   next   eligible   Professor         Dr.   Mavoothu   D.   was   nominated   as Director/HOD   by   an   Order   dated   23 rd   November  2017   for   a   period of three years with effect from    7 th  December, 2017. 5. Before the term of Dr.   Mavoothu D. of three years was going to   expire,   the   appellant   showed   his   willingness   at   that   stage   to consider him for appointment as Director/HOD and communicated the   same   to   the   Registrar   of   the   University   vide   letter   dated   26 th June,   2020.     At  the   same  time,   respondent   no.   1  who   was  next   to the   appellant   in   seniority   equally   protested   the   claim   of   the appellant by a letter dated 3 rd  November, 2020.   6. The   Syndicate   of   the   University   in   its   meeting   held   on   20 th November,   2020,   after   taking   note   of   Statute   18   (Agenda   Item   No. 681.18)   observed   that   the   relinquishment   made   by   the   appellant was specific to  the nomination  after  the term  of  Dr. Moly  P. Koshy and   that   was   the   reason   Dr.   Mavoothu   D.   was   nominated   for   the 3 post   of   HOD/Director.     Taking   note   of   Statute   18,   the   rotation begins   according   to   seniority   and   not   at   the   point   at   which   earlier nomination   was   made.     Hence,   it   is   the   appellant   who   has   to   be considered   first   and   also   noticed   the   number   of   precedents   in   the University   where   seniority   was   given   preference   and   senior professors   were   nominated   as   HOD   after   they   relinquished   their actual   chance.     The   reason   behind   is   that   the   University   gives paramount importance to academic and research work and doesn’t want   to   disrupt   the   academic   and   research   work   of   a   senior Professor   when  his  turn  arises  but intend to  nominate  the teacher after   those   activities   are   over,   and   accordingly   recommended   the name of the appellant to be appointed as HOD. 7. Pursuant   to   the   recommendations   made   by   the   Syndicate   in its   meeting   held   on   20 th   November,   2020,   the   appellant   was nominated  as   HOD  for   a   period   of  three  years   by  Order   dated   27 th November, 2020 and that became the subject matter of challenge by filing of a writ petition under Article 226 of the Constitution before the   learned   Single   Judge   of   the   High   Court   at   the   instance   of respondent no. 1. 4 8. It  reveals  from  the  record  that  by  an   interim  order  dated  18 th December,   2020   of   the   High   Court,   the   University   was   directed   to revisit their rival claims that were placed before the Syndicate in its meeting held on 21 st   December, 2020 (Agenda item no.682.20) and the earlier recommendation was strongly reiterated.  9. The   learned   Single   Judge   thereafter   taking   note   of   the submissions and Statute 18 in particular, repelled the contentions advanced   by   respondent   no.1   under   order   dated   1 st   March,   2021 and observed that the senior most person has to be considered for appointment   as   HOD/Director   of   the   Department   on   rotational basis   for   a   period   of   three   years   and   the   appellant   who   was admittedly   senior   has   relinquished   his   claim   on   rotation   of   three years   in   the   year   2017   and   his   unwillingness   was   for   the   period when the name of the appellant came for consideration in 2017 and in his   place Dr. Mavoothu D. was appointed. But the time when a fresh   consideration   has   taken   place,   the   appellant   could   not   be denied his right of fair  consideration as the relinquishment cannot be   for   an   infinite   period   and   further   observed   that   no   error   was 5 committed   by   the   Syndicate   in   nominating   the   appellant   for   the post of Director/HOD. 10. The   judgment   of   the   learned   Single   Judge   dated   1 st   March 2021   was   challenged   in   writ   appeal   at   the   instance   of   respondent no. 1 and the Division Bench of the High Court under the impugned judgment   overturned   the   finding   returned   by   the   learned   Single Judge   on   the   premise   that   Statute   18   conspicuously   takes   note   of seniority  on  a rotational basis for  a period  of  three years and once the   relinquishment   was   made   by   the   appellant   in   terms   of   the Statute 18, the appellant has foregone his right of consideration for all times to come and respondent no. 1, who was the next in queue, was to be considered for nomination as the HOD/Director of School of   Management   Studies   of   Cochin   University,   taking   note   of   the admitted seniority and rotational turn, which is a subject matter of challenge in appeal before us. 11. Mr.   P.S.   Patwalia,   learned   senior   counsel   for   the   appellant, submits that the nominations were made in terms of Statute 18 by the Syndicate according to seniority on rotational basis for a period of   three   years   and   seniority   has   always   to   be   given   its   due 6 precedence   and   the   teacher   who   is   qualified   and   senior   in   the teaching   faculty  is  to  be  considered  for   nomination  as  HOD,  but  if for   any   personal   reasons,   or   for   academic   teaching   and   research work which is undertaken by him/her for relinquishment, foregoes claim at the given point of time, that cannot be considered to be the relinquishment   of   right   in   perpetuity,   the   way   it   has   been interpreted by the Division Bench in the impugned judgment. 12. Learned   counsel   further   submits   that   there   are   precedents where the University has considered the claim based on seniority of such   of   the   teachers   who   had   once   relinquished   their   claim   but because of their seniority, due weightage was attached to them and they were considered for nomination as HOD in the second rotation. To be more specific, two incidents have been referred to of Dr. M.K. Jayaraj   and   Mrs.   Mariamma   Chacko,   who   had   first   expressed unwillingness   to   take   over   as   HOD   but   later   on,   both   were nominated   as   HOD   in   the   second   rotational   term.     In   the   given circumstances,   no   error   has   been   committed   by   the   Syndicate   in nominating   the   appellant   as   HOD   by   Order   dated   27 th   November. 2020. 7 13. Learned counsel further submits that under Statute 18, there is   no   express   bar   that   teacher   who   has   once   shown   his unwillingness   for  being   considered   for   appointment/nomination   as HOD,   would   be   eliminated   in   perpetuity   and,   in   the   given circumstances, constructive interpretation which has been made by the   Syndicate   of   Statute   18   in   giving   due   weightage   to   seniority keeping   in   view   paramount   importance   to   academic   and   research work and not to disrupt the academic and research work of a senior Professor when his/her turn arises and if the unwillingness is once shown at the given point of time, that will not take away the right of fair consideration in the next rotation and still if two interpretations of Statute 18 are possible and University has interpreted Statute 18 in a way which sub­serve the purpose and has been followed in the past, of which a reference has been made, there appears no reason to deviate from the practice followed by the University for a number of   years   and   placed   reliance   on   the   judgment   of   this   Court   in   N. Suresh   Nathan   and   Another   Vs.   Union   of   India   and   Others 1992 Supp.(1) SCC 584. 8 14. Per   contra,   Ms.   Bina   Madhavan,   learned   counsel   for respondent   no.   1,   submits   that   once   the   right   has   been relinquished   by   the   appellant   in   the   year   2017   and   teacher   in queue,   Dr.   Mavoothu   D.   was   nominated   as   Director/HOD   on rotational basis for a period of three years, the appellant loses right of   consideration   for   becoming   HOD   for   all   times   to   come   and   the next in queue is to be considered to avail the opportunity to become HOD   and   this   is   what   the   Division   Bench   has   observed   under   the impugned   judgment   and   is   being   envisaged   by   Statute   18   and needs no further indulgence of this Court. 15. Learned   counsel   further   submits   that   if   the   appellant   would have  joined in the year  2017 when he was indisputedly  eligible for becoming   the   HOD,   the   next   incumbent   to   whom   the   charge   was handed over for becoming the HOD Dr. Mavoothu D., by this time, would   have   retired   and   respondent   no.   1   would   have   been considered   eligible   for   nomination   as   HOD   in   the   year   2020.     But because   the   appellant   relinquished   his   claim   at   the   given   point   of time in 2017, it is respondent no. 1 whose right of fair consideration has   been   jeopardized   and   since   the   retirement   of   the   present 9 appellant and respondent no. 1 are at the same point of time, she is deprived   from   being   considered   for   appointment   as   HOD   for   all times to come and because of the unwillingness of the appellant at one stage, no one has suffered a loss except respondent no. 1. 16. Learned   counsel   for   the   University   has   supported   the submissions   made   by   the   appellant   and   submits   that   Statute   18 has   been   considered   in   the   right   perspective   keeping   in   view   the paramount importance to academic and research and the teachers who are undergoing the academic and research work, the intention is   not   to   disrupt   the   same.     At   the   same   time,   right   of   fair consideration   based   on   seniority   in   the   next   rotation   whenever comes   during   his/her   term   cannot   be   ignored   and   that   being   the object   of   Statute   18   has   been   considered   by   the   University   and precedents referred by the appellant have been consistently followed and no deviation has ever been made.  Statute 18 mandates for the appointment to the post of Director as per seniority and the senior most Professor has to be appointed for  a period of three years and claim   of   the   appellant   was   considered   after   taking   note   of   his seniority   and   all   other   factors   into   consideration   while   nominating 10 him   as   Director/HOD   and   further   submits   that   the   interference made  by   the   Division  Bench   in   setting   aside  the   recommendations made by the University is not sustainable in law and deserves to be interfered with by this Court. 17. We  have  heard   learned   counsel   for   the   parties   and  with   their assistance perused the material available on record. 18. So far as the seniority of the appellant qua respondent no. 1 is concerned, it is not in dispute. In the year 2017, the appellant was a senior most Professor but because of undergoing research work at that   time,   he   had   shown   his   unwillingness   to   become   the Director/HOD, by communication dated 18 th   July 2017 and taking note of his unwillingness, the Professor in queue, Dr.  Mavoothu D. was   nominated   as   Director/HOD   with   effect   from   7 th   December, 2017 for a period of three years.   Before the term  of Dr. Mavoothu D. was  going  to  complete, the  appellant has  shown  his willingness at   that   time   for   being   considered   for   appointment   as   a   Director   of School   of   Management   Studies   by   his   communication   dated   26 th June, 2020. 11 19.  Statute 18 which is relevant for the purpose is reproduced as under:­ " 18.   Head   of   the   Department ­   The   Syndicate   shall   nominate   a teacher not below the rank of an Associate Professor with Ph.D or an   equivalent   post   as   prescribed   by   the   UGC   regulations   or regulations   of   any   Apex   Authority   specified   for   the   purpose   as Head of the Department according to seniority on a rotational basis for   a   period   of   3   years.   It   shall,   however,   be   open   to   the   teacher who has been nominated as the Head of the Department to make a request   that   he/   she   shall   be   relieved   of   such   a   responsibility   for academic   reason.   In   such   a   case   the   next   eligible   teacher   will   be nominated as the Head of the Department. All the members of the teaching   staff   shall   work   under   the   directions   of   the   Head   of   the Department.   In   the   case   of   Departments   which   have   no   Professor or   Associate   Professor   or   equivalent   post   prescribed   by   the   UGC Regulations   or   regulations   issued   by   any   other   competent authority,   the   Syndicate   shall   nominate   an   Assistant   Professor   or equivalent   post   prescribed   by   the   UGC   Regulations   or   by   the regulations   issued   by   any   other   competent   authority   specified   for the purpose according to seniority on a rotational basis as Head of the Department in charge till another Professor assumes charge or an   Associate   Professor   is   promoted   under   Career   Advancement Scheme   of   UGC/AICTE   and   the   other   teachers   shall   work   under the directions of the Head of the Department.” 20.   The Syndicate of the University in its review meeting held on 21 st   December,   2020   pursuant   to   interim   order   of   the   High   Court dated   12 th   December,   2020   in   Agenda   Item   682.20   took   the following decision:­ “It   is   true   that   Dr.Jagathy   Raj   V.P.   was   next   in   line   to   be considered for the post of Director, School of Management Studies after   the   tenure   of   Prof(Dr.)   Moly   P.   Koshy.   However,   Dr.Jagathy Raj,  before  the  actual nomination  was made  as per  letter   dtd.  18. 7.2017 informed the University as follows:  12 "It   is  learnt   that   I  am  next   in line  to be  nominated as the   Director,   School   of   Management   Studies   after   the tenure   of   present   Director,   Prof   (Dr.)   Moly   P.   Koshy. Since I am interested in Teaching and Research only, I request you not to consider me for the Directorship of School of Management Studies".  Thus   the   relinquishment   made   by   Dr.Jagathy   Raj   V.P.   was specific   to   the   nomination   after   the   term   of   Dr.   Moly   P.   Koshy. Hence   Dr.Mavoothu   D   was   nominated   for   the   post   of   Director. Before   the  term  of  Dr.Mavoothu   expired   both   Dr.Rajitha   Kumar   S as   well   as   Dr.Jagathy   Raj   V.P.   expressed   willingness   to   be nominated to the post of Director, SMS. While Dr.Jagathy Raj V.P. was senior   to  Dr.Mavoothu,  Dr.Rajitha  Kumar   is  junior   to  both  of them.   Going   by   the   provisions   of   Statute   18,   the   rotation   begins according   to   seniority   and   not   at   the   point   at   which   earlier nomination   was   made.   Hence   it   is   Dr.Jagathy   Raj   who   has   to   be considered   first.   Thus   the   claim   of   Dr.Rajitha   Kumar   that   all eligible   candidates   below   the   present   incumbent   has   to   be exhausted   before   considering   the   senior   doesn't   merit   any consideration.   There   have   been   a   number   of   precedents   in   the University   where   seniority   was   given   preference   and   senior professors   were   nominated   as   the   Head   of   the   Department   after they   relinquished   their   actual   chance.   This   is   because   the University   gives   paramount   importance   to   academic   and   research work and doesn't want to disrupt the academic and research work of   a   senior   Professor   when   his   tum   arises   but   want   to   nominate him after those activities are over, that such a provision has been introduced.  Moreover, any nomination to be made is the discretion of the nominating   authority   and   therefore   there   is   nothing   wrong   in nominating   any   senior   as   the   Head   of   the   Department.   Also   the rights  of   Dr.Rajitha   Kumar   are  not   affected  as  he   can  function  as the Head of the Department after the tenure of Dr.Jagathy Raj.  Nothwithstanding   the   letter   dtd.   18.7.2017   of   Dr.Jagathy Raj, the Syndicate can nominate him though it may not be perhaps open to Dr.Jagathy Raj to enforce a claim for nomination as Head of the Department against the University.  Considering  all the  aspects  and  reconsidering  the  matter  as directed   by   the   Honourable   High   Court,   the   Syndicate unanimously   resolved   to   nominate   Dr.Jagathy   Raj   as   Director, School of Management Studies.”   13 21.  It is not in dispute that earlier on two different occasions, the Professors who had shown their unwillingness at one point of time were considered by the University when the second rotational term became   due   because   of   his/her   seniority   and   eligibility   to   be nominated   for   the   post   of   Director/HOD   and   this   fact   has   been admitted   by   the   University   in   its   counter   affidavit   filed   before   the High Court, the extract of which is reproduced hereunder:­ 6.   The   appellant   herein   in   the   writ   petition   has   claimed   that   the present appointment of Dr. Jagathy Raj is against all the rules and practices in the University, as nobody can reclaim a position which he   himself   has   declined   earlier   is   wrong   and   contrary   to   the present practice and precedents in the University. There are many precedents in the university which points out that the persons who had   declined   the   post   of   Directorship   for   a   particular   tenure   were later   nominated   to   the   post   when   the   next   tenure   arose.   One   Mr. Dr.   M.K   Jayaraj   had   expressed   his   inability   to   take   over   as   the head of the Department of Physics in the year 2016, consequently Dr. M. Junaid Bushiri was nominated in his place and later when the  tenure  of  Dr.  Junaid  Bushiri was expiring   on 31.10.2019,  Dr. MK Jayaraj had expressed his willingness to be nominated as Head of   the   Physics   Department   02.11.2019.   True   copies   of   the   order nominating   Dr.   Junaid   Bushiri   and   Dr.   MK   Jayaraj   dated 01.11.2016   and   31.10.2019   respectively.   True   copies   of   the   order dated   01.11.2016   and   31.10.2019   are   produced   herewith   and marked as  Annexure R3(c )    .   7. One Mrs. Mariamma Chacko had expressed her unwillingness to take over as the head of the Department of Ship Technology in the year   2016,   consequently   Dr.   C.G   Nandakumar   was   nominated   in his  place  and  later  when  the  tenure  of  Dr.C.G  Nandakumar   came to an end by the virtue of voluntary retirement on 30.04.2017, Dr. Mariamma  Chacko,  next   senior  most  eligible  teacher   for   headship expressed her willingness to take up the headship and thereby she was   nominated   for   a   period   of   three   years   vide   order   dated 31.03.2017.   True   copies   of   the   order   nominating   Dr.   C.G 14 Nandakumar   and   Dr.   Mariamma   Chacko   dated   10.02.2016   and 31.03.2017   respectively   are   produced   herewith   and   marked   as Annexure R3(d) .   22. Statute   18   of   the   University   authorizes   the   Syndicate   to nominate the  teacher  not below the rank of an  Associate  Professor with   Ph.D   or   an   equivalent   post   as   prescribed   by   the   UGC regulations   for   the   purpose,   as   HOD   according   to   seniority   on   a rotational   basis   for   a   period   of   three   years.     However,   it   would   be open   for   the   teacher   who   has   been   nominated   as   HOD   to   make   a request   that   he/she   shall   be   relieved   of   such   a   responsibility   for academic reasons.  What is being envisaged from Statute 18 is that teachers who are eligible according to seniority are being considered for   HOD   on  a  rotational   basis   for   a   period   of  three   years,   if  shows unwillingness   or   makes   a   request   to   be   relieved   from   such   a responsibility for academic reason, can certainly be relieved for that rotation but there is no prohibition which deprives the teacher from being   considered   for   appointment   as   HOD   when   the   second rotational term becomes due.  That being the reason, the University in   two   earlier   precedents   considered   such   teachers   again   who,   at the   first   instance,   had   shown   their   unwillingness   to   join   and   later 15 became   HOD,   keeping   in   view   the   paramount   consideration   not   to disrupt the academic and research work of a senior Professor when his turn arises and if he has shown unwillingness, his seniority has to be given its pre­dominance and opportunity is available to him to serve   when   the   next   rotation   becomes   due   and   that   is   the   reason the   appellant   was   also   considered   and   recommended   by   the Syndicate to be nominated as HOD/Director School of Management Studies keeping in view the mandate of the Statute. 23. Although  there is no prohibition  under  Statute 18, still  if  two views   are   possible   and   the   University   has   interpreted   in   the   way which   serves   the   purpose   keeping   in   view   the   paramount consideration to the academic and research work and the seniority of the teachers while considering for appointment as HOD/Director, School   of   Management   Studies   which   was   judicially   examined   and upheld by learned Single Judge of the High Court. 24. This   Court   in   N.   Suresh   Nathan   and   Another(supra)   has held   that   past   practice   which   is   being   followed   for   long   time   if   not contrary   to   law,   be   given   its   true   precedence   and   ordinarily   not   to be   interfered   by   the   Courts   in   exercise   of   power   of   judicial   review 16 under Article 226 of the Constitution of India.  The extract of para 4 is reproduced as under:­ “……………..   The   real   question,   therefore,   is   whether   the construction made of this provision in the rules on which the past practice   extending   over   a   long   period   is   based   is   untenable   to require   upsetting   it.     If   the   past   practice   is   based   on   one   of   the possible   constructions   which   can   be   made   of   the   rules   then upsetting   the   same   now   would   not   be   appropriate.     It   is   in   this perspective that the question raised has to be determined.”  25. In our considered view, the interference made by  the Division Bench of the High Court in interpreting Statute 18 of the University is not sustainable in law and deserves to be set aside.   26. Consequently,   the   appeal   is   allowed.     The   judgment   of   the Division Bench of the High Court impugned dated 8 th  April, 2021 is quashed and set aside.  No order as to costs. 27. Pending application(s), if any, stand disposed of.       ……………………….J. (AJAY RASTOGI)        ……………………….J. (ABHAY S. OKA) NEW DELHI FEBRUARY 07, 2022 17