2000 INSC 1221 SUPREME COURT OF INDIA State of Punjab Vs. Bhagwan Singh C.A.No.6659 of 2000 (M.Jagannadha Rao and M.B.Shah JJ.) 16.11.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent appointed as probationer. Discharged during probation on belief that he was unlikely to prove a good police officer. Supreme Court held that when a probationer is discharged during probation after assessment of his work then Order of discharge cannot be held to amount to stigma.