2017 INSC 0638 SUPREME COURT OF INDIA State of Uttarakhand Vs. Mahendra Singh C.A.No.10647 of 2010 (Kurian Joseph and R.Banumathi,JJ.,) 09.08.2017 JUDGMENT Kurian Joseph,J., 1. In the peculiar facts of these cases where an employee has been continuing in service for the last more than 20 years, we are not inclined to interfere with the impugned order passed by the High Court. 2. The civil appeals are, accordingly, dismissed, however, leaving the question of law open. No costs. 1 SpotLaw 2 SpotLaw