Court No. - 22 Case :- SERVICE SINGLE No. - 5736 of 1990 Petitioner :- Manoher Lal Respondent :- Prabhagiya Nideshak S.B.V.Unnao&Others Petitioner Counsel :- Ajai Kumar Nigam,A.Mannan Respondent Counsel :- C.S.C. Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the petitioner and the learned Standing Counsel.
This Court while entertaining the writ petition passed the following order :
“If the petitioner has completed 240 days of continuous and satisfactory
service and there is no order in writing terminating the services of the
petitioner, he will be allowed to continue in sservice and shall also be paid his
salary.”
The petitioner in pursuance to the interim order appears to have been working
for all these years. If the petitioner has been engaged and has been working,
then the present petition is disposed of in terms of the interim order.
Writ petition is disposed of finally.
Order Date :- 10.8.2010
Rao/-