2017 INSC 0255 SUPREME COURT OF INDIA Indraj Vs. Union of India C.A.No.3905 of 2017 (Kurian Joseph and R.Banumathi,JJ.,) 10.03.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.27651 of 2015 1. The delay is condoned on the condition that the appellants shall not be entitled for any interest for the period covered by the delay before the High Court, if any, and before this Court as well. 2. Leave granted. 3. It is not in dispute that the lands belonging to the appellants are similarly situated as the lands covered by the order dated 17.12.2014 passed in Civil Appeal No.9910 of 2011 and other connected matters. 4. Therefore, these appeals are disposed of in terms of the said order, which shall form part of this Judgment. 5. No costs.