CASE NO.: Writ Petition (civil) 9345-9498 of 1983 PETITIONER: AJIT SINGH & ORS. RESPONDENT: STATE OF HARYANA & ORS. DATE OF JUDGMENT: 17/10/1984 BENCH: Y.V. CHANDRACHUD CJ & V.D. TULZAPURKAR & R.S. PATHAK & D.P. MADON & M.P. THAKKAR JUDGMENT:
JUDGMENT
1986 Supp. SCR 708 = 1984(2) SCALE 628
Writ Petitions Nos. 11347-11374 of 1984 and 13518-13628 of 1983
The Order of the Court was as follows :
1. Having considered the rival contentions of the parties in these writ
petitions, we are of the opinion that the orders whereby the petitioners
were dismissed from service are unsupportable. Accordingly, we wet aside
those orders and direct that the petitioners shall be reinstated in service
on or before November 1, 1984, without a beak in their service. They will
be entitled to 50 per cent. of back wages only, from the date of their
dismissal until reinstatement, that is, until November 1, 1984. They will
be entitled to full pay and admissible allowances with effect from November
1, 1984.
2. Having regard to the nature of the allegations against the petitioners,
no further enquiry shall be held nor any disciplinary action taken against
them or any one or more of them, in regard to the incidents which resulted
in their dismissal from service and which form the subject matter of these
writ petitions.
3. The petitioners will report for duty punctually on November 1, 1984 at
the respective places where they were working at the time of their
dismissal.
4. The writ petitions are allowed to the extent indicated above. There will
be no order as to costs.