2017 INSC 0787 SUPREME COURT OF INDIA Matta Anand Kumar Vs. State of Andhra Pradesh C.A.No.15443 of 2017 (Kurian Joseph and R.Banumathi,JJ.,) 22.09.2017 JUDGMENT Kurian Joseph,J., SLP(Civil)No.15669/2017 1. Leave granted. 2. The issue pertains to the claim made by the appellant for continuance in service up to 60 years of age. The connected matters, viz. Civil Appeal No. 10273 of 2017 & batch, have been disposed of by this Court vide Judgment dated 09.08.2017. 3. Therefore, the appeal is disposed of in terms of the above referred Judgment. 4. Pending application(s), if any, shall stand disposed of. 5. There shall be no order as to costs. 1 SpotLaw