High Court Kerala High Court

The Government Servants Hostel – vs The State Of Kerala Represented By … on 19 March, 2009

Kerala High Court
The Government Servants Hostel – vs The State Of Kerala Represented By … on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2007 of 2007(L)


1. THE GOVERNMENT SERVANTS HOSTEL -
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE CHIEF ENGINEER(BUILDING AND LOCAL

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :19/03/2009

 O R D E R

P.R. RAMACHANDRA MENON, J.

………………………………………………………………

W.P.(C) No. 2007 OF 2007
……………………………………………………………….

Dated this the 19th March, 2009

J U D G M EN T

The petitioner is aggrieved by Ext. P7 order passed by the

first respondent sustaining Ext.P2 hike in the subsidised monthly

rent payable in respect of the Government hostel

accommodation provided to the Government servants, which was

directed to be considered vide Ext.P3 judgment.

2. The petitioner is an association representing nearly

‘350’ persons who are Government employees and occupants of

various Government servants’ hostels in Kozhikode district. The

grievance of the petitioner is that the subsidised standard

monthly rent originally fixed in respect of the hostel

accommodation, as per the Government Order dated

23.06.1973 was Rs.25/- and 20/- in respect of single and

double occupancy respectively, which was later enhanced to Rs.

100/- and 60/- respectively vide Ext.P1 Government Order. The

W.P.(C) No. 2007 OF 2007

2

amount was further enhanced to Rs.500/- vide Ext.P2

Government Order dated 24.09.2002, simultaneously stipulating

that the occupants are also liable to pay electricity and water

charges at the rate of 150/- and Rs.25/- per month

respectively. Aggrieved by Ext.P2, the petitioner and another

employee approached this court by filing O.P.No. 32395 of 2002

which was disposed of vide Ext.P3 judgment, directing the first

respondent to consider the representation and to pass

appropriate orders after giving an opportunity for hearing to the

petitioners within the time as specified therein. The petitioner

contends that even though he was served with notices dated

19.10.2006 and 26.11.2006 calling for the hearing scheduled to

be held on 30.10.2006 and 06.12.2006 respectively, the same

could not be attended as the said notices were received by the

petitioner only after the date of hearing, which made the

petitioner to submit Exts.P4 and P6 representations seeking for

further adjournment and for yet another opportunity. The

petitioner submits that Ext. P7 order impugned in this Writ

Petition is wrong and has been passed by the first respondent

W.P.(C) No. 2007 OF 2007

3

without any regard to the request for adjournment and

opportunity for hearing.

3. The first respondent has filed a counter affidavit

sustaining Exts.P2 and P7 and contending that the rates shown

in Ext.P1 was fixed 1 = decades prior to issuance of Ext.P2 and

absolutely no separate charges for electricity and water were

included therein. By the passage of time, the expenses on

various heads including electricity and water charges got

increased by several folds, which necessitated appropriate

enhancement of rental charges as well, particularly when the

Government employees were benefited with several rounds of

pay revision, states the respondent. It is further submitted that

the matter was considered in detail pursuant to the direction

given in Ext.P3 judgment, of course, after giving an opportunity

of hearing to the petitioner by issuing notice as to the date of

hearing scheduled; though the petitioner did not make use of

the opportunity to attend the hearing, scheduled as above.

4. Learned counsel for the petitioner submits that the

concerned notices for hearing sent by the first respondent were

W.P.(C) No. 2007 OF 2007

4

served to him only after the date of hearing and hence that no

effective opportunity was given before passing Ext.P7. Learned

Government Pleader submits, with reference to specific

averments in the counter affidavit, that notices in respect of

hearing were given well in advance, but the petitioner did not

make use of the opportunity given. Ext.P7 reveals that the

first respondent, before passing the same had issued notice to

the petitioner in compliance with the direction in Ext. P3

judgment. In Exts.P4 and P6 representations, the petitioner,

though has put forth a contention that such notices were served

to him only subsequently, absolutely no material has been

produced before this court to arrive at any such inference. The

petitioner has no case that Exts.P4 and P6 representations were

sent by registered post or even under certificate of posting. No

postal acknowledgment card or the postal receipt regarding

registration has been produced before this court. That apart,

Ext.P4 representation is even not signed by the petitioner. In the

above circumstance, absolutely no reliance can be placed on

Exts.P4 and P6 or on the submission of the petitioner as to the

W.P.(C) No. 2007 OF 2007

5

denial of opportunity by first respondent before passing Ext.P7.

5. On going through Ext. P7, it is seen that all the relevant

aspects have been considered by the first respondent before

arriving at the conclusion to sustain Ext. P2 and that the

recommendation of the Legislative Committee for Welfare of

Women, Children and Physically Handicapped persons to enhance

the rent of the Government Hostels since the rent fixed for

Government hostels was too low, was also taken into account

while taking the decision to enhance the rent. It is also observed

therein that the pay of the Government employees had been

revised several times since then, whereas only the rent of

Quarters/Flats was revised as per the pay revision orders,

leaving out the Government Hostels. That apart, while fixing

the rent for Government hostels, electricity and water charges

were not considered earlier , which in fact have been increased

to several times. Referring to the relevant proceedings, the first

respondent has also observed that the occupants of the

Government Quarters are not eligible for H.R.A. , whereas the

hostel occupants like the members of the petitioner association

W.P.(C) No. 2007 OF 2007

6

are very much eligible for the same.

In the above facts and circumstances, this Court does not

find any tenable ground to intercept the finding and reasoning

given by the first respondent in Ext.P7 sustaining Ext.P2. The

Writ Petition fails and it is dismissed accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk