JUDGMENT
Ashok Parihar, J.
1. Petitioner was initially appointed on work charge basis in January, 1987, however, his services were terminated w.e.f. 1.12.1988. A reference was made in regard to termination of services of the petitioner by the State Government and the Labour Court vide award dated 5.1.1995, while holding the termination of service as illegal and unjustified, ordered for reinstatement with full back wages. The above award dated 5.1.1995 further came to be modified by this Court in S.B. Civil Writ Petition No. 4374/1995 vide order dated 24.8.1998. While maintaining the order of reinstatement, this Court held that the petitioner shall be entitled for wages only from the date of award i.e. 5.1.1995. After disposal of the appeal, the petitioner has already been reinstated in service on 26.11.1998. The petitioner has prayed for benefit of semi-permanency and permanency as per Work Charge Service Rules.
2. After hearing counsel for the parties, 1 have carefully gone through the material on record.
There is no justification or explanation submitted on behalf of the respondents as to why the petitioner was not given benefit of semi-permanency and permanency after completion of two and ten years of service, even after disposal of the writ petition by this Court. Since the petitioner has been allowed back wages from the date of award i.e. 5.1.1995, he is entitled to be considered for declaration as semi-permanent and permanent at least treating the service from the above date.
3. Accordingly, the writ petition is allowed. The respondents are now directed to give the benefit of semi-permanency and permanency to the petitioner as per provisions of the relevant Rules treating the period of service from 5.1.1995. Necessary consideration be made and orders be passed within thirty days from the date of receipt of certified copy of this order. The arrears, if any, may also be paid to the petitioner within thirty days thereafter.