2000 INSC 0515 SUPREME COURT OF INDIA Rajinder & Co. Vs. Union of India (UOI) (K.T.Thomas and R.P.Sethi JJ.) 10.04.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, the High court set aside the report of the Enquiry Commission. The matter to be decided was whether the Commission's report is finally acceptable or not. The court allowing the appeal held that High court was wrong and directed restoration of the order of the Trial Court.