1996 INSC 0046 State of Bihar and Others Vs Ramjee Ram Civil Appeal No. ... of 1996 (arising out of Slp (C) No. 20806 of 1995) (CJI A.M. Ahmadi, M.K. Mukherjee, Sujata V. Manohar JJ) 08.01.1996 ORDER 1. Special leave granted. 2. In the All India Judges Assn. case [All India Judges' Assn. v. Union of India, (1993) 4 SCC 288 : 1994 SCC (L&S) 148 : (1993) 25 ATC 818] in the concluding paragraph this Court had observed as under : (SCC p. 317, para 56) "56. Any clarification that may be required in respect of any matter arising out of this decision will be sought only from this Court and from no other court. Further, the proceedings, if any, for implementation of the directions given in this judgment shall be filed only in this Court and no other court shall entertain them." 3. In view of this clear direction in the aforesaid case, we are afraid that the High Court was not right in exercising jurisdiction. We, therefore, set aside the order of the High Court. However, if any part of the direction given by this Court in the aforesaid case has not been complied with, it would be open to move this Court, if so advised. The appeal will stand disposed of accordingly with no order as to costs.