1995 INSC 1127 SUPREME COURT OF INDIA State of Haryana Vs. Trilok Chand (K. Ramaswamy and B.L. Hansaria JJ.) 08.12.1995 ORDER Leave granted. In view of the order passed by this Court giving peremptory time to bring the Legal Representatives on record within six weeks from July 28, 1995, no steps have been taken. As a result, the appeals as against respondent No.2 stand dismissed without any further reference to the Court. Since the appeals have been dismissed against one of them and the award being common and indivisible, the appeals stand abated as against all. The appeals are dismissed. No costs.