1999 INSC 0242 SUPREME COURT OF INDIA Bir Bhadra Dixit Vs. State of Govt. of U.P. (S.Rajendra Babu and S.N.Phukan JJ.) 18.03.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant appointed as helper in work-charge establishment and later as mistri in tube well department. Reverted back to post of helper. Supreme Curt held that appellant cannot be reverted merely on Government issuing Order to freeze all appointments as well as increase of pay.