High Court Kerala High Court

P.Sulaiman vs The Chief Engineer (Hrm) on 3 March, 2008

Kerala High Court
P.Sulaiman vs The Chief Engineer (Hrm) on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6898 of 2008(U)


1. P.SULAIMAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER (HRM),
                       ...       Respondent

2. THE EXECUTIVE ENGINEER

3. THE ASSISTANT EXECUTIVE ENGINEER

4. SHAJI P.K., OVERSEAR

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice V.GIRI

 Dated :03/03/2008

 O R D E R
                               V. GIRI, J.
                       -------------------------------
                    W.P(C) No. 6898 OF 2008
                     -----------------------------------
                Dated this the 3rd day of March, 2008

                              JUDGMENT

Petitioner is aggrieved by Ext.P1 order, by which he has

been directed to vacate the quarters, No.E1. Learned Standing

Counsel on instructions submits that the petitioner was allotted E

type quarters in the year 2003. This was on an undertaking given

by him that he will vacate as and when it is allocated to the sub-

station staff. Learned counsel for the petitioner submits that even

otherwise the petitioner is entitled for the quarters and referred to

Clause 6 of Ext.P2 guide lines. Ext.P2 will show that a competent

authority for allotment of quarters is Assistant Executive engineer

and petitioner has brought his claim in this regard before him.

Having heard counsel on both sides, this Writ Petition is

disposed of directing the 3rd respondent to consider and pass

orders on Ext.P3 within a period of one month from today.

Petitioner as also the 4th respondent shall be heard before such

orders are passed. Petitioner shall be permitted to remain in the

WPC No. 6898 OF 2008
2

quarters which he is occupying, till orders are passed on Ext.P3

and his continuance thereafter will be subject to the decision taken

on Ext.P3.

V. GIRI, JUDGE

ttb

WPC No. 6898 OF 2008
3