High Court Kerala High Court

V.K.Unnikrishnan vs The Assistant General Manager … on 14 February, 2008

Kerala High Court
V.K.Unnikrishnan vs The Assistant General Manager … on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5394 of 2008(P)


1. V.K.UNNIKRISHNAN
                      ...  Petitioner

                        Vs



1. THE ASSISTANT GENERAL MANAGER (ADMN)
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER (P&A)

3. THE ACCOUNT OFFICER (DOT CELL)

4. THE S.H.O.

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  : No Appearance


 Dated :14/02/2008

 O R D E R
                            V.GIRI, J
                          -------------------
                       W.P.(C).5394/2008
                          --------------------
          Dated this the 14th day of February, 2008

                          JUDGMENT

Though several contentions have been urged by the

petitioner in this writ petition challenging Exts.P4, P6 and

P8 by which he has been required to vacate the official

quarters occupied by him, learned counsel for the petitioner

submits that he only requires some time to vacate the

quarters. He undertakes to do so, if one month’s time is

given to him in that behalf.

In the result, after hearing the learned counsel for the

respondents also, writ petition is disposed of directing the

respondents to permit the petitioner to continue in his

official quarters till 16.3.2008. I also record the undertaking

of the petitioner that he will necessarily vacate the quarters

on or before 16.3.2008.

Petitioner’s application for his retirement benefit will

be processed without delay and appropriate steps will be

taken in that regard by the respondents.

V.GIRI,
Judge
mrcs