2013 INSC 0072 SUPREME COURT OF INDIA State of U.P, Thr. Prin.Secy.,Irrign. Vs. Manoj Misra C.A.Nos.87-88 of 2013 (H.L.Dattu and Ranjan Gogoi JJ.) 18.01.2013 ORDER 1. We have heard learned counsel for the appellants. 2. After going through the records and hearing learned counsel for the appellants, we are of the opinion that the appeals, being devoid of any merit, are liable to be dismissed and are dismissed accordingly. No order as to costs. Law Information Center 1 SpotLaw