Punjab-Haryana High Court
Jagbir Singh vs State Of Punjab & Others on 22 May, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 7919 of 2009
Date of Decision: 22.5.2009.
Jagbir Singh --Petitioner
Versus
State of Punjab & others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Ms. G.K. Mann, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
The petitioner was engaged as Class-IV employee in the year
2006. His services has been dispensed with vide the impugned order dated
2.5.2009. The petitioner has challenged the aforesaid order of his dismissal.
Petitioner’s services were temporary.
The petitioner came through the back door entry and sent
through the back door. He has no right to seek continuation in service.
No merit, petition dismissed. It is, however, observed that the
respondents shall not fill up the vacancy by temporary/ad hoc arrangement.
(PERMOD KOHLI)
JUDGE
22.5.2009
lucky