2010 INSC 0638 SUPREME COURT OF INDIA Rajasthan State Road TRPT. Corpn. Vs. Bal Mukund Bairwa C.A.No.328 of 2005 (Dalveer Bhandari and Deepak Verma JJ.) 20.07.2010 ORDER 1. Delay condoned. 2. Leave is granted in all the SLPs. We have heard the learned counsel for the parties and perused the impugned judgment and other documents. 3. We find that in most of these cases, the respondents have already been reinstated in service. 4. However, in one or two cases where the respondents are represented through legal aid counsel, those counsel do not have any instructions in this regard. We deem it appropriate to pass the same order in those cases also, meaning thereby that the respondents in those cases if not already reinstated, they shall also be reinstated in service forthwith. In the facts and circumstances of these appeals, the respondents would not be entitled to any back-wages. 5. In case some back-wages have been paid to any respondent in pursuance of any order of any Court, that amount shall not be recovered by the Rajasthan State Road Transport Corporation. 6. The question of law raised in these appeals is left open. 7. These appeals are disposed of in terms of the aforementioned directions. In the facts and circumstances of these cases, there shall be no order as to costs. 1 SpotLaw