2000 INSC 1062 SUPREME COURT OF INDIA Registrar, University of Hyderabad and Anr. Vs. M.V. Santa Kumari C.A.No.1484 of 1998 (S.Rajendra Babu and D.P.Mohapatra JJ.) 21.09.2000 ORDER The Text below is only a summarized version of the order pronounced Respondent appointed as Junior office Assistant-cum-Typist and given extension of services from time to time. Sought relief of regularization of service when her services was sought to be terminated. Respondent services regularized against one vacant post in accordance with directions of High Court. On appeal Supreme Court held that there was no reasons to interfere with decision of High Court as her appointment had been made against clear vacancy.