2000 INSC 0274 SUPREME COURT OF INDIA Kishan Chand Chopra Vs. State (Delhi Administration) (S. R. Babu and S M Parties 24.02.2000 JUDGMENT 1. On 4th February, 2000 when these matters were listed for preliminary disposal, we proposed to dismiss the same. However, at the request of Shri V.A. Mohta, the learned Senior Advocate for the petitioners, we withheld passing that order for a period of a fortnight from that day as he submitted that his clients intended to settle the matter. However, no report has been made regarding the same. In the circumstances, we dismiss the Special Leave Petitions.