IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.142 of 2008
THE UNION OF INDIA & ORS
Versus
SALIKA KHATOON
-----------
For the appellants : Mr.Anjani Kumar Sharan,Advocate
For the respondents : Mr. Anil Kumar Tiwary, Advocate
——–
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
—-
Dated, the 1st July, 2008.
It is not in dispute that the order of termination dated
30th of September, 2002 came to be issued without affording any
opportunity of hearing to the respondent (original writ petitioner).
Since the respondent ( original petitioner) had been given appointment
on compassionate ground and, was working, even if it be assumed for
argument sake that such appointment was illegal, before her services
could be brought to an end, an opportunity of hearing was required to
be given.
2. Seen thus, consideration of the matter by the Single
Judge cannot be faulted. LPA has no merit. It is dismissed in limine.
R.M. Lodha, CJ
Kishore K. Mandal, J.
Sunil