2012 INSC 0450 SUPREME COURT OF INDIA Union of India Vs. Sampat C.A.No.5085 of 2012 (H.L.Dattu and Chandramauli Kr.Prasad,JJ.) 09.07.2012 ORDER H.L.Dattu,J. 1. Leave granted. 2. Delay condoned. 3. We have heard learned counsel for the parties to the lis. 4. Both sides would agree that the issues raised and the reliefs sought for in this appeal are identical with the issues raised and considered by this Court in the case of Union of India Vs. Giani in Civil Appeal No.1884/2011 on February 17, 2011. 5. In view of the above, this appeal is also disposed of, in the same terms, observations and directions contained in the aforesaid order. 6. Ordered accordingly. 1 SpotLaw 2 SpotLaw