2000 INSC 1043 SUPREME COURT OF INDIA Union of India (UOI) Vs. S.N. Panikar (G.B.Pattanaik and M.B.Shah JJ.) 19.09.2000 ORDER The Text below is only a summarized version of the order pronounced Tribunal directed Union Government to absorb respondent in post of Deputy Director with effect from date when last period of deputation formally ended. Rules framed under Article 309 specifically indicated that post of deputy Director could be filled only by direct recruitment and relaxation obtained in case in hand being only for purpose of filling up of post by way of deputation for limited period no right can be claimed by deputation list. Supreme Court held that impugned direction of tribunal is contrary to statutory recruitment rules.