1996 INSC 1246 Union of India and Others Vs V. P. Ayyappan and Others Civil Appeals Nos. 11984, 11981, 11983 and 11982 of 1996 (Kuldip Singh, B. L. Hansaria JJ) 09.09.1996 JUDGMENT HANSARIA, J. ­ 1. Leave granted. Heard learned counsel for the parties. 2. In view of the judgment of this Court in Union of India v. G. Vasudevan Pillay [(1995) 2 SCC 32 : 1995 SCC (L&S) 396 : (1995) 29 ATC 180] these appeals are allowed by setting aside the impugned judgments, inasmuch as the review petitions concerning those cases have been dismissed today by a separate judgment. The observations made in the judgment relating to non-realisation of the amount already disbursed shall apply to these cases as well.