Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Bhushan Steel Strips Ltd. (Now Known As Bhushan Steel Ltd.) Vs. State of U.P. & ANR. [OCTOBER 30, 2017]
2017 Latest Caselaw 766 SC

Citation : 2017 Latest Caselaw 766 SC
Judgement Date : Oct/2017

    

M/s. Bhushan Steel Strips Ltd. (now known as Bhushan Steel Ltd.) Vs. State of Uttar Pradesh & ANR.

[Civil Appeal No.17381 of 2017 @ Special Leave Petition (C) No. 16515 of 2015]

KURIAN, J.

1. Leave granted.

2. The appellant is before this Court aggrieved by the judgment dated 29.04.2015 in Civil Writ Petition No.24302 of 2015. The issue pertains to the disciplinary proceedings initiated by the appellant against the party respondent(s).

3. During the pendency of the proceedings, we find that the parties have entered into a proper settlement dated 12.10.2017 and the terms of settlement have been filed along with I.A. No.105769 of 2017.

4. Therefore, I.A. No.105769 of 2017 is allowed and the appeal is disposed of in terms of the Settlement dated 12.10.2017, which shall form part of this judgment.

5. Pending applications, if any, shall stand disposed of.

6. There shall be no orders as to costs.

.......................J. [KURIAN JOSEPH]

.......................J. [R. BANUMATHI]

NEW DELHI;

OCTOBER 30, 2017.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter