IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8734 of 2007(M)
1. T.V.RADHAKRISHNAN,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. PADMAKUMAR, M.H.DEPARTMENT,
For Petitioner :SRI.JOSEKUTTY MATHEW
For Respondent :SRI.B.S.KRISHNAN, SC, TRAVANCORE CEMENT
The Hon'ble MR. Justice K.K.DENESAN
Dated :29/03/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO.8734 of 2007
-----------------------------------------
Dated this the 29th day of March, 2007
JUDGMENT
The petitioner is an employee of a State Public Sector
Undertaking and the first respondent is its Managing Director.
The grievance of the petitioner pertains to allotment of official
quarters. It is contended that overlooking his entitlement for
allotment of quarters, the second respondent was preferred by
the first respondent and it is also contended that such allotment
is liable to be interfered by this Court. The petitioner has
approached the first respondent by filing Ext.P5 representation.
Counsel for the first respondent submits that the Company has
laid down relevant criteria for allotment of quarters, and under
that criteria, seniority is not the only factor to be taken note off.
In the nature of the order, I propose to pass, notice need not be
issued to respondent No.2.
2. Since Ext.P5 representation is pending with the first
W.P.(C)No.8734/2007 :2:
respondent, it would be proper that the petitioner is informed of
the position based on the above criteria, so that, he will know
where he stands as far as his entitlement for allotment of
quarters is concerned.
3. The writ petition is disposed of directing the first
respondent to consider Ext.P5 and send appropriate reply to the
petitioner, as early as possible, in any event, within one month
from the date of receipt of a copy of the judgment.
K.K.DENESAN, JUDGE
css
/
W.P.(C)No.8734/2007 :3:
s
W.P.(C)No.8734/2007 :4: