Supreme Court of India

State Of Punjab vs Banarsi Das Kewal Krishan Kirpal … on 29 September, 1983

Supreme Court of India
State Of Punjab vs Banarsi Das Kewal Krishan Kirpal … on 29 September, 1983
Equivalent citations: AIR 1984 SC 14, 1983 (2) SCALE 1037, 1984 Supp (1) SCC 591
Bench: A Varadarajan, D Desai, O C Reddy


ORDER

1. The judgment under appeal shows that the High Court while allowing the writ petition of the respondent followed its earlier decision in Civil Writ No. 996 of 1969 Dial Chand Gian and Co. v. The State of Punjab and allowed the writ petition of the present respondent to the same extent to which the earlier petition was allowed in part. The State of Punjab preferred Civil Appeal No. 1979 of 1970 against the decision of the High Court in the afore-mentioned judgment, which was allowed by this Court as per the judgment dated April 22, 1983 and the writ petition was dismissed with costs throughout. The same consequence must ensure in this appeal.

2. In fact, as the judgment which the High Court followed in allowing the writ petition of the present respondent is set aside by this Court, and this point is raised in this appeal. Registry ought to have placed both appeals together for hearing. The point raised herein is wholly covered by the decision of this Court dated April 22, 1983 and the attempt to distinguish it is futile.

3. Accordingly following the earlier decision of this Court this appeal is allowed and the judgment of the High Court is quashed and set aside and the writ petition filed by the respondent in the High Court is dismissed with costs throughout.