2001 INSC 0435 SUPREME COURT OF INDIA State of U.P. Vs. Raj Kishore Goel (G.B.Pattanaik and B.N.Agrawal JJ.) 02.05.2001 ORDER The Text below is only a summarized version of the order pronounced High Court quashed Order of Compulsory retirement as adverse entry, three warnings and one censure against respondent could not have formed basis of satisfaction of the appropriate authority to pass an Order of compulsory retirement. Supreme Court held that High Court erred in interfering with Order of compulsory retirement as conclusion arrived by appropriate authority on materials concerned cannot be held to be a conclusion of an unreasonable man or arbitrary conclusion which could confer jurisdiction on a Court to interfere with same. 1 SpotLaw