2014 INSC 0461 SUPREME COURT OF INDIA Union of India (UOI) Vs. Chatro Devi C.A.Nos.1831-1836 of 2009 (Balbir Singh Chauhan, Jasti Chelameswar and M. Yusuf Eqbal JJ.) 07.05.2014 ORDER 1. The facts and issue involved in the abovesaid appeals are identical and have to be decided in terms of our judgment passed today in Civil Appeal Nos. 5478-5483 of 2014. 2. The appeals are dismissed in terms thereof. No order as to costs.