2012 INSC 0199 Piyu Datta v. State Of West Bengal (Supreme Court Of India) HON'BLE MR. JUSTICE DALVEER BHANDARI HON'BLE MR. JUSTICE DIPAK MISRA Civil Appeal No. 3177 Of 2010 | 29-02-2012 1. We have heard the learned counsel for the parties. 2. This appeal is directed against the judgment and order dated 3rd July, 2008 passed by the High Court of Calcutta in M.A.T. No.223 of 2008 whereby the appeal filed by the respondents was allowed. 3. The appellant was appointed as a Teacher in the Lake School for Girls on 10.7.1993 and she has been continuing as a teacher for the last almost 19 years but she has yet not been regularised. 4. In the peculiar facts and circumstances of this case and after taking note of her long experience as a teacher in the school concerned, we direct the respondents to consider the case of the appellant for regularisation according to the rules, within three months from today. 5. Consequently, the impugned judgment is set aside and the appeal is disposed of with the aforementioned observations and directions, leaving the parties to bear their own costs. 1 SpotLaw