Allahabad High Court High Court

Shiv Pal vs State Of U.P. Thorugh Its … on 9 August, 2010

Allahabad High Court
Shiv Pal vs State Of U.P. Thorugh Its … on 9 August, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5565 of 2010

Petitioner :- Shiv Pal
Respondent :- State Of U.P. Thorugh Its Principal Secy.Dept.Of Home Lko.
Petitioner Counsel :- S.P.Singh
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner and the learned Standing Counsel.

The present writ petition has been filed challenging the order darted 9.7.2010.

Submission of learned counsel for the petitioner is that petitioner is posted in
the same district and, therefore, he may be allowed to retain the residential
quarter situated in the campus of P.S. Ganga Ghat, Unnao although he has
been transferred to Sohramau.

The person, who has been posted in place of the petitioner is facing difficulty
as no accommodation is available to him for residential purposes. It is also to
be noted that the petitioner is occupying Type -II accommodation, whereas
under the Rules he is entitled for Type-I accommodation. Since the petitioner
has been transferred to other police station, therefore, the right of the
petitioner to continue in the official accommodation of earlier police station
has come to an end. I find no illegality in the impugned order.

Petition is devoid of merit. It is accoridngly dismissed.

At this stage, learned counsel for the petitioner prays that the petitioner may
be given some time to vacate the official accommodation.

In this view of the matter, fifteen days’ time is granted to the petitioner to
vacate the official accommodation and for that period the petitioner shall not
be compelled to vacate the official accommodation.

Order Date :- 9.8.2010
Rao/-