post. that he was holding and he will net be cntiticci to
back wages. The ieamed 001111361 for the pcggitioncr
submits that even today the: pctitiencrs are to
COI1$idCI’ the Claim of the raspondent for
of her scrvicr: but without ctgntintlitf 61′ axyéi’ » _
backwagcts. He submits for the *féa§sofi3 _A SEé.13’i’=f:,Civ:§I1.t’;
writ petitien and in view» ‘-the ‘abovtfg’
the I’€’.S’p0I1d(:’:I1t is ha<:.k'\i7'%esA,. ii
7'. 1 have -the GI'd€3I' of EAT
and founé file following:
1) $j:}point,ed by the petitioner
agafiiéi bf an 10/7/97 with tha
the service 111135 cf their
A ‘ ‘
$1.2} the ‘€it’é:ié1’V of appointment was net for any
and her service was not reguiariscd even
Aa;fis3r_.c<s_1;i1f..p1ctio11 of two jmars of seivioc.
<5"
.,__t
.3} thare is no evidence of her remavai during the
probationary period and she was working Vfm’ the
petition:-:r’s school upto 8 / 4/ 200 1.
4} the allegation of misconduct of
leave and bringing down the p;éfit:ér;t.agg Qf £113 » 7
subject she was handling, is :1§$t–. bf:
any cnquiiy
5) no <311qL1iI}':_i§3,_ Vférikvlination of
her service and gervice by the
petitioneg senricc Rules and
without. bf zrxatural justice has
set of the service of the
V' .. 5. '§;i1t: éoxmscl for the petitioner failed to
haw the above observafion of the EAT is
~_ the EAT having set aside: the €)I'd€I' of
3:é'I131i:1a:ibn of the service of {hit rcspondenta mainly on
V " lzhge fiound that it is without. holding any enquiry and
§vifho1.1t. following the principles of natural justice, cmlld
Fé/.