2001 INSC 0013 SUPREME COURT OF INDIA State of U.P. Vs. Private Secretaries & Personal Assistants' Brotherhood C.A.No.126 of 2001 (B.N.Kirpal and Ruma Pal JJ.) 05.01.2001 ORDER The Text below is only a summarized version of the order pronounced Supreme Court held that interim Order passed by High Court should not have been passed as it had effect of really allowing writ petition of respondents. 1 SpotLaw