Court No. - 22
Case :- SERVICE SINGLE No. - 10637 of 1990
Petitioner :- Ganga Deen {N-State}
Respondent :- Prince Of Wales Zoological Garden Trust Lko.
Petitioner Counsel :- S C Srivastava
Respondent Counsel :- C S C
Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
This writ petition has been filed in the year 1990 with the prayer that the
opposite parties may be directed to absorb the petitioner on the vacant post
and regularize his services.
Learned counsel for the petitioner submits that the petitioner’s services have
been illegally terminated although he was appointed on daily wages by the
opposite parties.
From the averments made in the writ petition, it is evident that the petitioner
has worked only about 240 days. The law in this regard settled by the Apex
Court in the case of Secretary, State of Karnata and others Vs. Umadevi
(3) and others, (2006) 4 SCC 1, no relief can be granted to the petitioner.
Even at the time of filing of the writ petition, no interim order was granted.
After expiry of such a long time, the petitioner cannot be put back into service
and neither any relief can be granted to him.
The writ petition is devoid of merit. It is accordingly dismissed.
Order Date :- 22.7.2010
RBS/-