1986 INSC 0285 State of A. P. Vs T. Nandagopal and Another Special Leave Petition (Civil) No. 10906 of 1986 08.09.1986 ORDER 1. Normally, this Court does not interfere with interlocutory orders of this nature except under very exceptional circumstances. In the facts and circumstances of the case, there is no reason for us to depart from this well settled practice. Obviously, the High Court could not have prejudge the whole issue involved in the writ petition which is still to be heard on merits. We, therefore, made the impugned order subject to the result of the writ petition and without prejudice to the rights and contentions of the parties. Learned counsel for the State Government seeks two weeks time to implement the impugned order of the High Court. We grant two weeks time to the State Government to implement the direction made by the High Court as prayed for. 2. We hope and trust that the High Court will endeavour to dispose of the writ petition on merits, as expeditiously as possible; and, in any event, not later than four weeks from today. 3. Special leave petition is accordingly disposed of. Court Master.