IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 31350 of 2002(F)
1. A.SWARNAMMA, U.D.TYPIST, DIRECTORATE
... Petitioner
2. K.K.AMMINI, SECTION OFFICER, SC/ST
3. M.G.SYAMALA, U.D.CLERK, DIRECTORATE
4. C.PREMA, CONFIDENTIAL ASSISTANT,
5. S.RASHEELA, ASSISTANT GRADE II,
6. V.B.SULOCHANA, CLASS IV, DIRECTORATE
Vs
1. THE PRINCIPAL SECRETARY, PUBLIC WORKS
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE CHIEF ENGINEER, BUILDING AND LOCAL
4. TAHSILDAR, THIRUVANANTHAPURAM TALUK
For Petitioner :SRI.S.B.JAYACHANDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.Nos.31350, 31590, 31737,
32156, 33278 & 33797 of 2002
----------------------------------------------
Dated 24th November, 2006.
J U D G M E N T
Petitioners are occupants of Government servants’
hostel at various places. They approached this Court aggrieved
by the alleged unconscionable enhancement of rent. In all these
cases, this Court has permitted continuance of occupation by
paying rent as enhanced by 100%. In some of the cases, the
petitioners have approached the government. Learned
Government Pleader submits that the enhancement is in view of
the expenses incurred for maintaining the hostel. However, the
contention of the petitioners is that in any case, enhancement
beyond 100% is certainly unreasonable, particularly in view of the
pathetic situation of the building. Learned counsel for the
petitioners prays for an opportunity to move the Government
pointing out the condition of the building, need for urgent repair
and also that in any case, the enhancement beyond 100% is
unjust and unreasonable. In the above circumstances, the writ
petition is disposed of as follows :-
Petitioners may approach the Government either
OP NO. 31350/02&connected cases 2
individually or through their association within a period of two
months from today. Thereafter, the Government will consider the
matter with notice to the associations/first signatory to the
representations, and pass appropriate orders thereon in
accordance with law, adverting to the contentions taken by the
petitioners, within another four months. Subject to the petitioners
thus approaching the Government within a period of two months
from today, the interim orders passed by this Court will continue
till orders are passed by the Government as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.Nos.31350, 31590, 31737,
32156, 33278 & 33797 of 2002
———————————————-
J U D G M E N T
Dated 24th November, 2006.