2017 INSC 0583 SUPREME COURT OF INDIA Union of India Vs. B.D.Koli C.A.No.7524 of 2009 (Kurian Joseph and R.Banumathi,JJ.,) 20.07.2017 JUDGMENT Kurian Joseph,J., 1. Heard the learned counsel appearing for the parties. 2. The issue raised in this appeal pertains to protection of pay-scale and all consequential benefits in the case of the respondent, who was working as a Chargeman in the Railways. 3. We are informed that the respondent retired long back. In that view of the matter, we do not want to disturb the benefits already drawn by the respondent. 4. Therefore, this appeal is dismissed leaving the question of law open. 4. In case the benefits arising out of the impugned judgment have not yet been settled / disbursed, the same shall be disbursed positively within a period of three months from today. 6. Heard the learned counsel appearing for the parties. 7. The issue raised in these appeals pertains to protection of pay-scale and all consequential benefits in the case of the respondent, who was working as a Switchman in the Railways. 8. We are informed that the respondent retired long back. In that view of the matter, we do not want to disturb the benefits already drawn by the respondent. 9. Therefore, these appeals are dismissed leaving the question of law open. 10. In case the benefits arising out of the impugned judgment have not yet been Settled / disbursed, the same shall be disbursed positively within a period of three months from today. 1 SpotLaw 2 SpotLaw