IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14915 of 2010(L)
1. SMT.B.PRASANNA, AGED 54 YEARS,
... Petitioner
Vs
1. THE DIRSTRICT COLLECTOR, ALAPPUZHA.
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 14915 OF 2010 (L)
=====================
Dated this the 21st day of May, 2010
J U D G M E N T
Petitioner was a Class IV employee in the MACT, Alappuzha,
who retired from service on 31/3/2010. Her request for continued
occupation of the quarters alloted to her has been turned down,
and therefore the writ petition has been filed.
2. Admittedly, allotment and occupation of quarters is
governed by the Kerala Government Servants Quarters Allotment
and Occupation Rules 1975. Rule 16(III) of the rule provides that a
retired employee can occupy quarters for a maximum period of
six months or till April 30th, whichever is earlier. Petitioner having
retired on 31/3/2010 cannot claim to occupy the quarters beyond
30th of April. Therefore, she has no right to continue occupation
of the quarters. Added to this, learned Government Pleader also
submits that there is an acute shortage of quarters in the area
and that there are pending applications for allotment. In such a
situation this Court will not be justified in issuing the order as
sought for, for continuing occupation of the quarters in question.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp