High Court Kerala High Court

O.Paramasivan vs The Sub Collector on 21 December, 2009

Kerala High Court
O.Paramasivan vs The Sub Collector on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36861 of 2009(C)


1. O.PARAMASIVAN, S/O. OORKAVALAN,
                      ...  Petitioner

                        Vs



1. THE SUB COLLECTOR,DEVIKULAM, OFFICE OF
                       ...       Respondent

2. THE VILLAGE OFFICER, KANNAN  DEVAN HILLS

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/12/2009

 O R D E R
                          ANTONY DOMINIC, J.
                    -------------------------
                    W.P.(C.) No.36861 of 2009 (C)
              ---------------------------------
           Dated, this the 21st day of December, 2009

                            J U D G M E N T

The petitioner was a Senior Mechanic in the Agricultural

Department, who retired from service on 30/04/2008. While in

service, by Ext.P1 order, he was allotted a quarters. Even after his

retirement, he did not vacate the quarters, and finally he has now

been issued Ext.P3 notice dated 15/12/2009 informing that if he

does not vacate the quarters, he will be evicted. It is thereupon that

this writ petition is filed.

2. The first contention raised is that in view of the non-

payment of DCRG, he is not in a position to find out an alternate

accommodation. As rightly pointed out by the learned Government

Pleader, unless the petitioner vacates the quarters, he cannot get

payment as sought for. Therefore, this contention has no merit.

3. However, having regard to the submissions made by the

counsel for the petitioner that his daughter is now undergoing

treatment for Chickenpox, it is directed that the petitioner will be

WP(C) No.36861/2009
-2-

given one month time from today to vacate the quarters, subject to

condition that the petitioner will execute an undertaking before the

2nd respondent to the effect that he will vacate the quarters on or

before 15/01/2010. It is directed that if such an undertaking is

executed before 24/12/2009, Ext.P3 shall not be implemented till

15/01/2010.

The petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 2nd respondent for

compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg