2012 INSC 0132 A.P.Loka Yuktha & Upa Loka Yuktha v. Kolli Pentam Naidu (Supreme Court Of India) HON'BLE MR. JUSTICE DALVEER BHANDARI HON'BLE MR. JUSTICE DIPAK MISRA Civil Appeal No. 2020 Of 2012 (Special Leave Petition (Civil) No. 34969/2009) | 10-02- 2012 1. Leave granted. 2. This appeal has been filed against the judgment and order dated 10th August, 2009 passed by the High Court of Andhra Pradesh at Hyderabad in Writ Petition No.9878 of 2009. 3. We have heard learned counsel for the parties and have perused the impugned judgment. In the facts and circumstances of this case, we are of the considered view that the High Court was not justified in imposing the costs on the appellants. 4. To that extent the impugned judgment passed by the High Court is set aside and the appeal is partly allowed. 5. The parties are directed to bear their respective costs. 1 SpotLaw