High Court Kerala High Court

Sudhamony.T. vs The Vice Chancellor on 16 February, 2010

Kerala High Court
Sudhamony.T. vs The Vice Chancellor on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15514 of 2009(H)


1. SUDHAMONY.T.,MATRON,UNIVERSITY LADIES
                      ...  Petitioner

                        Vs



1. THE VICE CHANCELLOR,
                       ...       Respondent

2. THE REGISTRAR,

3. SINDHU M.MENON,STOREKEEPER GRADE-III,

                For Petitioner  :SMT.P.K.SANTHAMMA

                For Respondent  :SRI.K.S.MOHAMMED HASHIM,SC,CUSAT,COCHIN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/02/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 15514 of 2009
                                    &
                       W.P(C) No. 1842 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 16th day of February, 2010.

                            J U D G M E N T

In these two writ petitions, the petitioners are claimants for

allotment of quarters in the Cochin University of Science and

Technology. Both of them claim the same type of quarters, namely, a

E Type Quarter. Two such quarters are vacant. Earlier, by Ext. P9

order in W.P(C) No. 1842/2010, the University directed allotment of a

quarter to the petitioner in that writ petition as a special case. That

is challenged by the petitioner in the other writ petition. According to

the petitioner in W.P(C) No. 15514/2009, allotment of quarters can

only be in accordance with seniority as stipulated in the Rules for

allotment of quarters, which is produced as Ext. P8 in W.P(C) No.

1842/2010. According to the petitioner in W.P(C) No. 15514/2009,

the petitioner in the other writ petition is much junior and is not

therefore entitled for allotment of the quarters overlooking seniority.

2. The contention of the petitioner in W.P(C) No. 1842/2010 is

that she has invoked the powers of the Vice Chancellor under Rule 11

(iv) of Ext. P8 Rules, wherein the Vice Chancellor has the right to

allot quarters out of turn for any employee for any special reasons to

be recorded. The contention is that the petitioner’s son, namely,

Vinayak Suresh, who was born prematurely, was subjected to a brain

surgery immediately after his birth, as a result of which he is

suffering from hydrocephalus, for which he is under constant

treatment ever since his birth. Therefore, the petitioner’s son

requires special care and attention from the petitioner, which is

evident from Exts.P3 to P6 medical records/certificates. The

petitioner would contend that she can take proper care of her son if

she reside in the quarters along with her son.

W.P.C. Nos. 15514/09 & 1842/2010 -: 2 :-

3. The standing counsel for the University would now contend

that in view of the disputes between the parties, the Vice Chancellor

has reconsidered the matter as directed in W.P(C) No. 15514/2009

and has decided to allot quarters strictly in accordance with seniority.

4. I have considered the rival contentions in detail.

5. It is true that Ext. P8 lays down the rules for allotment of

quarters in accordance with seniority. But, clause 11(iv) of Ext. P8

reads thus:

“(iv) The Vice-Chancellor shall, however have the right to
allot quarters out-of-turn to any employee for any special reasons
to be recorded.”

Such power has been conferred on the Vice Chancellor to be

exercised in appropriate cases. In fact, the Vice Chancellor had

exercised that power considering the special circumstances

mentioned by the petitioner, which resulted in Ext. P9 order. The

standing counsel for the University is not able to tell me the

circumstances which promoted the Vice Chancellor to take a

different stand now. I am of opinion that the circumstances narrated

by the petitioner in W.P(C) No. 1842/2010 are more than sufficient for

the Vice Chancellor to exercise the discretion vested in him as per

the Rules to allot quarters out of turn to the petitioner in W.P(C) No.

1842/2010. I do not find any reason for the Vice Chancellor to take a

different view than what has been communicated as per Ext. P9.

In the above circumstances, I hold that the petitioner in W.P(C)

No. 1842/2010, Smt. Sindhu M. Menon, is entitled to allotment of

one of the two vacant quarters as per Ext. P9. This shall be done

within one week from today. Regarding the other vacant quarters, it

would be open to the Vice Chancellor to take appropriate decision in

W.P.C. Nos. 15514/09 & 1842/2010 -: 3 :-

accordance with the Rules.

The writ petitions are disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/