2002 INSC 0552 SUPREME COURT OF INDIA Union of India (UOI) Vs. Nagesh C.A.No.5586 of 1993 (V.N.Khare, Shivaraj V.Patil and Ashok Bhan JJ.) 27.08.2002 ORDER The Text below is only a summarized version of the order pronounced Respondent filed petition before High Court for direction to appellant to reschedule timings of train. High Court directed reschedule of timings of train and further directed change of terminus. On appeal Supreme Court held High Court erred in interfering with administrative decision of railways as scheduled timings of train for its departure and arrival is an administrative decision and such decision is in exclusive administrative domain of railways. 1 SpotLaw