2017 INSC 0347 SUPREME COURT OF INDIA State of Punjab Vs. Diwan Chand C.A.No.5100-5102 of 2017 (Kurian Joseph and R.Banumathi,JJ.,) 10.04.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.11286-11288 of 2017 1. Delay condoned. 2. Leave granted. 3. In the nature of the order we propose to pass, it is not necessary to issue notice to the respondents, since the connected matters (Civil Appeal No. 2145 of 2016 & batch) have already been sent back to the High Court by our order dated 11.01.2017. 4. Therefore, these appeals are disposed of in terms of the Judgment dated 11.01.2017 passed in the abovementioned batch of appeals. 5. A copy of the Judgment in Civil Appeal No. 2145 of 2016 (and batch) shall form part of this Judgment. 1 SpotLaw