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 0] [Entire Act]

State of Meghalaya - Section

Section 7 in The Allotment of Government Residences (General Pool) Rules, 1990

7. Ineligibility for allotment of residence.

(1)No officer owning a house or whose spouse or husband, as the case may be, owns a house at the place of posting shall be entitled to allotment of Government residence under these rules. If such an officer is in occupation of a residence he shall surrender the same to the Government failing which he shall be liable to pay damages for use and occupation of the residence and services provided equal to the prevailing market rent etc., as may be determined by Government from time to time or shall be liable to any action that may be taken against him by the Government:Provided that if the house owned by such an officer is under occupation of any office of the Government of Meghalaya, the market rent payable by him under sub-rule (1) shall be the same as the rent realised by him from the Government for occupation of his owned house.
(2)No officer shall be allotted a residence if the wife or husband, as the case may be, of the officer has already been allotted with a residence unless such a residence is surrendered:Provided that this sub-rule shall not apply where the husband and wife are residing separately in pursuance of an order of judicial separation made by a Court.
(3)Where officers in occupation of separate residence marry each other, one of the residence shall be surrendered within month of the marriage and if the same is not surrendered, the allotment of one such residence shall be deemed to have been cancelled on the expiry of that period and the allottee thereof shall be liable to pay damages under sub-rule (1) of Rule 7 from the date of cancellation of allotment.
(4)If the wife or husband, as the case may be, of an officer who has already been allotted a residence is subsequently allotted a residential accommodation by other department to which these Rules do not apply, the officer shall vacate the residence allotted under these Rules within one month from the date of such allotment on expiry of which the allotment under these Rules shall be deemed to have been cancelled forthwith:Provided that this sub-rule shall not apply if the husband and wife are residing separately in pursuance of an order of judicial separation made by a Court.