High Court Patna High Court - Orders

Awadhesh Prasad Sharma vs The State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Awadhesh Prasad Sharma vs The State Of Bihar &Amp; Ors on 13 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.13049 of 2010
                     AWADHESH PRASAD SHARMA.
                               Versus
                      THE STATE OF BIHAR & ORS
                              -----------

02. 13.09.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The submission is that the petitioner is a

Government servant. The quarter in question was

allotted to him in regular course by order dated

20.3.2009. The allotment order does not state that it

was an ad-hoc appointment. The impugned order,

therefore, cannot subsequently re-designate the nature

of the allotment. The petitioner is due for

superannuation on 31.1.2012. The petitioner is a

member of the Bihar Administrative Service and is also

entitled to the allotment of ‘D’ category Quarter.

The impugned order describes the allotment

as ad-hoc. The allotment order dated 20.3.2009 does

not say so. The petitioner is being asked to vacate, so

that the Quarter may be allotted to another

Government servant, who is residing in a rented

accommodations.

The petitioner is stated to have been

represented on 5.8.2010. Permission is granted to

supplement the representation, if so advised.

Let the petitioner represents before the
2

District Magistrate, supporting his claim of a regular

allotment and entitlement of ‘D’ category Quarter in

accordance with the Rules regulating allotment of

Quarters.

No arguments have been addressed from

any Rules regulating allotment of Quarter.

Needless to state that, if the petitioner is

entitled to the allotment as per Rules, he cannot be

asked to vacate in favour of those, who may be

occupying rented accommodations elsewhere. He

cannot be asked to shift to rented accommodation,

except as per Rules.

Let the District Magistrate consider and

decide the representation of the petitioner within a

maximum period of four months from the date of

receipt/production of a copy of this order. Till such

disposal, the District Magistrate is expected not to take

any coercive action so as to render the representation

infructuous.

The application stands disposed.

P.K.                                       ( Navin Sinha, J.)