Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.R.Bhanot Vs. Union of India [1994] INSC 28 (13 January 1994)
1994 Latest Caselaw 28 SC

Citation : 1994 Latest Caselaw 28 SC
Judgement Date : Jan/1994

    

R.R. Bhanot Vs. Union of India [1994] INSC 28 (13 January 1994)

Kuldip Singh (J) Kuldip Singh (J) Yogeshwar Dayal (J)

CITATION: 1994 AIR 1531 1994 SCR (1) 1 1994 SCC (2) 406 JT 1994 (1) 1 1994 SCALE (1)14

ACT:

HEAD NOTE:

ORDER

1. We have heard Smt Shyamla Pappu, learned senior counsel for the respondent who has preferred this review petition.

On a consideration of the matter, we find that the grounds raised in support of the review, do not justify our interference with the earlier order dated February 9, 1993.

2. However, there is one other aspect which might bear consideration. In the course of the order, it was observed: (SCC p. 173, para 17)

"Ordinarily, keeping in view the judgment of this Court in Amulya Chandra Kalita case' we should have remanded the case to the Tribunal for a fresh disposal because of the fact that the order of the Tribunal was rendered by only one member or to have awaited the decision of some cases pending in this Court in which the validity of the order passed by single member of the Tribunal is under consideration.......

3. This statement might be susceptible of an interpretation that it denudes the efficacy of the pronouncement of this Court in Mahabal Ram (Dr) v. Indian Council of Agricultural Research2 to which reference was not made at the hearing of the main appeal. It is, therefore, appropriate that the observations, excerpted above, are deleted from the order. They are, accordingly, deleted, lest there be scope for any such misunderstanding.

408

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter