Andhra High Court High Court

Jiddu Satyanarayana Murthy vs A.P. Womens Co-Operative Finance … on 17 June, 1999

Andhra High Court
Jiddu Satyanarayana Murthy vs A.P. Womens Co-Operative Finance … on 17 June, 1999
Equivalent citations: 1999 (6) ALT 663 a
Author: M Liberhan
Bench: M Liberhan, G Raghuram


JUDGMENT

M.S. Liberhan, C.J.

1. There is no gain saying that the appellant-petitioner worked with the respondent-Corporation for more than a decade which gives rise to just expectation in the mind of the employee that his case will be considered for regularisation in accordance with the Rules as established on the equitable principles laid down in State of Haryana v. Piara Singh, .

2. In the circumstances the respondent-Corporation is directed to regularise the services of the appellant in accordance with Rules. Learned single Judge has granted payment of time scale to the appellant. It shall be paid as directed.

3. The appeal is disposed of with the above observations. No order as to costs.