1986 INSC 0416 G. Govinda Rajulu Vs Andhra Pradesh State Construction Corporation Limited and Another Writ Petition No. 6081 of 1983 (R. S. Pathak, E. S. Venkataramiah, Sabyasachi Mukharji JJ) 26.11.1986 ORDER 1. We have carefully considered the matter and after hearing learned counsel for the parties, we direct that the employees of the Andhra Pradesh State Construction Corporation Limited whose services were sought to be terminated on account of the closure of the Corporation shall be continued in service on the same terms and conditions either in the government departments or in the government corporations. 2. The writ petition is disposed of accordingly. There is no order as to costs.