1987 INSC 0137 SUPREME COURT OF INDIA Union of India Vs. Babu Ram Lalla C.A.No.1519 of 1973 (M. P. Thakkar and B. C. Ray, JJ.) 20.02.1987 ORDER 1. We agree wholly with the reasoning and conclusion of the High Court. Since the order of termination of service of the respondent was rightly held to be a nullity he was entitled to be paid salary on the footing that he had always continued in service and the void order was never in existence in the eye of law. The appeal, therefore, fails and is dismissed with no order as to costs. Appeal dismissed.