1999 INSC 0790 SUPREME COURT OF INDIA Rohtas Bhankhar Vs. Union of India (UOI) (M.Jagannadha Rao and A.P.Misra JJ.) 08.10.1999 ORDER The Text below is only a summarized version of the order pronounced The issue to be determined was whether it is permissible for the authorities to fix lesser qualifying marks for reserved candidates in the matter of "promotion". The matter was referred to three bench decision as there was conflicting precedent in this regard.