Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 11]

Allahabad High Court

Jag Pal Singh Bhatt vs State Of U.P. And Anr. on 1 February, 2002

Equivalent citations: 2002(2)AWC988, [2002(93)FLR373], (2002)2UPLBEC1132

Bench: M. Katju, S.K. Singh

JUDGMENT

M. Katju and S.K. Singh, JJ.

1. Heard learned counsel for the parties and learned standing counsel.

2. The petitioner is Assistant Manager in District Industries Center and he has been transferred from Ghaziabad to Gautam Buddh Nagar. However, he has not yet vacated the official accommodation in his possession at Ghaziabad. He has challenged the impugned order of the District Magistrate, Ghaziabad dated 26.4.2001 Annexure-4 to the writ petition, by which the petitioner has been ordered to be evicted from the said accommodation.

3. It is deeply regrettable that the petitioner is still retaining the official accommodation at Ghaziabad although he has been transferred to Gautam Buddh Nagar a long time back. If a Government servant does not vacate the official accommodation after his transfer/retirement, his successor will have no place to live in.

4. Learned counsel for the petitioner has stated that the petitioner has not been allotted any accommodation at Gautam Buddh Nagar. Be that as it may, the petitioner cannot continue to occupy the official accommodation at Ghaziabad since he has been transferred from there. He should have by now looked for some private accommodation at Gautam Buddh Nagar. A large number of petitions have come to this Court filed by the Government employees who have not vacated the official accommodation even after transfer/retirement. We cannot approve of this kind of practice.

5. The petition is dismissed.