1996 INSC 0679 SUPREME COURT OF INDIA M.A. Hameed Vs. State of A.P. C.A.No.1221 of 1985 (Kuldip Singh Singh and Faizan Uddin JJ.) 17.04.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant challenged Order of reversion. Held post even after Order of reversion passed by Tribunal. Supreme Court held that order of reversion unjustified after appellant held higher post for more than decade.