2013 INSC 1024 Union of India (UOI) through Secretary, DOPT v. Navendra Kumar (Supreme Court Of India) HON'BLE CHIEF JUSTICE MR. P. SATHASIVAM HON'BLE MR. JUSTICE RANJANA PRAKASH DESAI Special Leave to Petition (Civil) No. ¦¦¦ Of 2013 (Cc 20006 Of 2013) | 09-11-2013 1. Taken on Board. Permission to file SLP is granted. 2. Exemption from filing certified copy of the impugned order is allowed. 3. Issue notice returnable of 6th December, 2013. 4. Dr. L.S. Chaudhary, Advocate accepts notice on behalf of Respondent No. 1. 5. Let notice be issued to other Respondents. 6. In the meantime, there shall be stay of operation of the final judgment and impugned order dated 06.11.2013 passed by the Gauhati High Court in Writ Appeal No. 119 of 2008 in Writ Petition (Civil) No. 6877 of 2005. 7. In the meantime. Respondent No. 1 is permitted to file counter affidavit within two weeks. Counsel for the Petitioner is also permitted to file rejoinder affidavit if he so desires. 8. Both parties are permitted to file additional documents, if any, in the meantime. Respondent No. 1 is also permitted to raise all objections in the proposed reply. 1 SpotLaw