2015 INSC 0602 SUPREME COURT OF INDIA The Chairman, Gwalior Development Authority & Anr. Vs. Sandeep Tiwari & Anr. C.A.No.6553 of 2015 (Anil R.Dave and Adarsh Kumar Goel,JJ.,) 24.08.2015 JUDGMENT Anil R.Dave,J., SLP (Civil) No.6737/2012 1. Heard the learned counsel. 2. Leave granted. 3. We see no justifiable reason warranting payment of backwages to the respondents, who were appointed without following any procedure of law and moreover, the High Court has not assigned any reason for which 50% backwages have been granted to the respondents. In the circumstances, the directions given by the High Court regarding payment of backwages is set aside. 4. The appeals are allowed with no order as to costs. 5. Pending application, if any, stands disposed of. 1 SpotLaw