1996 INSC 1393 SUPREME COURT OF INDIA Union of India (UOI) Vs. Ex-Subedar Sukhan Lal (S.C.Agrawal and G.T.Nanavati JJ.) 27.09.1996 ORDER The Text below is only a summarized version of the order pronounced Government introduced pensionary benefits for personnel of Territorial Army. Whether personnel retired before effective date of Order eligible for pensionary benefits from date of retirement. Supreme Court held no pensionary benefits to be paid for period before effective date of Order.