1999 INSC 0953 SUPREME COURT OF INDIA Municipal Council Vs. Balwinder Singh C.A.No.6975 of 1999 (G.B.Pattanaik and U.C.Banerjee JJ.) 06.12.1999 ORDER The Text below is only a summarized version of the order pronounced High Court disposed of matter following decision in another case where on basis of concessions made by Municipal Council. High Court issued directions to accommodate petitioners on adhoc basis. On appeal Supreme Court held that when Municipality had filed affidavit indicating that there were no vacancy High Court cannot issue mandamus indicating that a scheme had been prepared for absorption of employees like petitioners.