Court No. - 9
1. SPECIAL APPEAL No. - 1233 of 2001
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Kuldeep Singh & Others ..........Petitioners/Opp. Parties
2. SPECIAL APPEAL No. - 1234 of 2001
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Naresh Kumar Tripathi & others ..........Petitioners/Opp. Parties
3. SPECIAL APPEAL No. - 1235 of 2001
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Devendra Kumar Singh & others ..........Petitioners/Opp. Parties
4. SPECIAL APPEAL No. - 515 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Raj Kumar Sharma & another ..........Petitioners/Opp. Parties
5. SPECIAL APPEAL No. - 506 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Amit Singh ..........Petitioner/Opp. Party
6. SPECIAL APPEAL No. - 512 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Prabhat Gautam & another ..........Petitioners/Opp. Parties
7. SPECIAL APPEAL No. - 504 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Radhey Shyam & others ..........Petitioners/Opp. Parties
8. SPECIAL APPEAL No. - 510 of 2010
Transport Commissioner, Lko. & Others ....... Appellants/Respondents
Versus
Manoj Kumar Singh & others ..........Petitioners/Opp. Parties
9. SPECIAL APPEAL No. - 511 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Raj Kishore & others ..........Petitioners/Opp. Parties
10. SPECIAL APPEAL No. - 508 of 2010
Transport Commissioner, Lko. & Others ....... Appellants/Respondents
Versus
Ravi Kumar & others ..........Petitioners/Opp. Parties
11. SPECIAL APPEAL No. - 503 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Pradeep Kumar ..........Petitioner/Opp. Party
12. SPECIAL APPEAL No. - 505 of 2010
State of U.P. through the
Transport Commissioner, U.P. & Others ....... Appellants/Respondents
Versus
Dharam Pal Singh ..........Petitioner/Opp. Party
13. SPECIAL APPEAL No. - 507 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Bhanu Pratap Singh & others ..........Petitioners/Opp. Parties
14. SPECIAL APPEAL No. - 509 of 2010
Transport Commissioner, Lko. & Others ....... Appellants/Respondents
Versus
Narendra Kumar Tripathi & others ..........Petitioners/Opp. Parties
15. SPECIAL APPEAL No. - 513 of 2010
Transport Commissioner, Lko. & Others ....... Appellants/Respondents
Versus
Phool Singh ..........Petitioner/Opp. Party
16. SPECIAL APPEAL No. - 514 of 2010
Transport Commissioner, U.P.Lko. & Others ....... Appellants/Respondents
Versus
Dharmendra Kumar Sharma & others ..........Petitioners/Opp. Parties
*************
Hon'ble Vijay Manohar Sahai,J.
Hon’ble Raj Mani Chauhan,J.
Heard learned standing counsel for the appellants and Sri H.R. Misra,
Senior Counsel assisted by Sri K.M. Misra, learned counsel for the respondents.
By an order dated 6.3.2003, the leading Special Appeal being Special
Appeal No. 160 of 1999 was withdrawn by the appellants-State wherein order
dated 29.1.1999, passed by learned Single Judge in leading Civil Misc. Writ
Petition No. 13799 of 1998; Sanjeev Kumar and others Vs. State of U.P. and
another, was challenged. The order dated 6.3.2003 is as follows:-
“Hon.Tarun Chatterjee, C.J.,
Hon. R.K. Agrawal, J.
Learned Advocate on instruction submits before us
that this special appeal shall not be proceeded with.
Accordingly, the special appeal is disposed of as
withdrawn. There will be no order as to costs.”
In view of withdrawal of the Special Appeal No. 160 of 1999, the judgment of
learned Single Judge, passed in Civil Misc. Writ Petition No. 13799 of 1998 by
which the termination order of the petitioners was quashed and the reinstatement
with full back wages stood confirmed.
The present special appeals are also against the same judgment of learned
Single Judge only change is in the name of the parties. Therefore, we dismiss
these special appeals in view of the fact that the judgment of learned Single Judge
has become final in Civil Misc. Writ Petition No. 13799 of 1998, decided on
6.3.2003.
Parties shall bear their own costs.
Order Date :- 2.4.2010
Sanjay/