2001 INSC 0226 SUPREME COURT OF INDIA Nagar Panchayat Vs. Diwan Chand Taneja C.A.No.5555 of 1998 (S.Rajendra Babu and Shivaraj V.Patil JJ.) 27.02.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent services put to an end on ground that post stood abolished. When High Court examined matter Municipal Officer failed to say whether said post was abolished or not. High Court directed retrenchment compensation to be paid to respondent or in alternative he shall be employed in some other vacancy. Supreme Court upheld Order of High Court. 1 SpotLaw