IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5394 of 2008(P)
1. V.K.UNNIKRISHNAN
... Petitioner
Vs
1. THE ASSISTANT GENERAL MANAGER (ADMN)
... Respondent
2. THE DEPUTY GENERAL MANAGER (P&A)
3. THE ACCOUNT OFFICER (DOT CELL)
4. THE S.H.O.
For Petitioner :SRI.M.B.PRAJITH
For Respondent : No Appearance
Dated :14/02/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).5394/2008
--------------------
Dated this the 14th day of February, 2008
JUDGMENT
Though several contentions have been urged by the
petitioner in this writ petition challenging Exts.P4, P6 and
P8 by which he has been required to vacate the official
quarters occupied by him, learned counsel for the petitioner
submits that he only requires some time to vacate the
quarters. He undertakes to do so, if one month’s time is
given to him in that behalf.
In the result, after hearing the learned counsel for the
respondents also, writ petition is disposed of directing the
respondents to permit the petitioner to continue in his
official quarters till 16.3.2008. I also record the undertaking
of the petitioner that he will necessarily vacate the quarters
on or before 16.3.2008.
Petitioner’s application for his retirement benefit will
be processed without delay and appropriate steps will be
taken in that regard by the respondents.
V.GIRI,
Judge
mrcs