2016 INSC 0281 SUPREME COURT OF INDIA Sheikh Nanhey & Sons & Ors. Vs. Union of India & Ors. C.A.No.3195 of 2016 (Kurian Joseph and R.F.Nariman,JJ.) 29.03.2016 JUDGMENT Kurian Joseph,J. SLP (Civil) No. 29714 of 2013 1. Leave granted. 2. The issue raised in these cases pertains to the renewal of licence of the appellants, by the Railways. 3. It is fairly submitted by the learned counsel on both sides that the issue in principle, is covered by the decision of this Court in Civil Appeal Nos. 618-620 of 2016 decided on 29th January, 2016. Therefore, these appeals are allowed directing the Railways to take the required action in the light of the said judgment, within six weeks. 4. The impugned judgments are set aside and appeals are allowed as above. W.P. Nos. 848/2014, 207/2015 & 177/2015 The issue on renewal of licence in principle, is covered by the decision of this Court in Civil Appeal Nos. 618-620 of 2016 decided on 29 th January, 2016. Therefore, these writ petitions are disposed of with direction to the Railways to take the required further steps in the light of the judgment dated 29th January, 2016, within six weeks. 1 SpotLaw