2001 INSC 0094 SUPREME COURT OF INDIA Brij Mohan Singh Vs. Union of India (UOI) C.A.No.5918 of 1997 (G. B. Pattanaik and B. N. Agrawal JJ.) 24.01.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent appointed to post of Extra-Departmental Delivery Agent. Appointment cancelled while he was so continuing. Tribunal refused to interfere with cancellation of appointment as he concluded that gross irregularities and manipulation were done in procedure adopted by appropriate authority for making appointment. On appeal Supreme Court held that in view of gross irregularities and illegalities committed for securing appointment appointee cannot claim any right to post. 1 SpotLaw