High Court Jharkhand High Court

Subhash Chandra Mishra vs Heavy Engineering Corporation … on 1 August, 2007

Jharkhand High Court
Subhash Chandra Mishra vs Heavy Engineering Corporation … on 1 August, 2007
Equivalent citations: 2008 (1) JCR 361 Jhr
Bench: M K Vinayagam, A Sahay


ORDER

1. Admittedly, the claim of the allotment of house was made by both the elder brother and younger brother separately in the year 2001 and 2002 in the capacity of the sons of the deceased, who was an employee of the Heavy Engineering Corporation. Now, when the matter came up on 10.10.2006, it was stated by the counsel for the respondent Nos. 1 and 2, i.e., the Company, that if the elder brother Satish Chandra Mishra (respondent No. 3) is not willing to accept the allotment, the Management is prepared to allot the quarters in favour of the petitioner. Therefore, this Court issued notice to respondent No. 3 to verify about the same. Now, respondent No. 3 has appeared before this Court and also filed counter stating that he was the person, who filed application for allotment of the house in the year 2001 itself. But, however, as correctly pointed out by the counsel for the Company that both the persons applied for the allotment of the house only in the capacity of the sons of the deceased employee. Therefore, as agreed by the counsel for the parties, it would be better to make Joint allotment of the house so that the allotment can be made in the name of both the persons especially in the light of the fact that both are living together in the same house.

2. Accordingly, this application is disposed of by directing the Company to pass an order relating to joint allotment of the house within one week from the date of receipt/production of a copy of this order. Counsel for petitioner and the respondent No. 3 agreed that the price of the house will be equally shared by both of them. With this observation and direction, this petition is disposed of.