2017 INSC 0896 SUPREME COURT OF INDIA Bharat Sanchar Nigam Ltd. Vs. K.Nagarathnamma C.A.No.10703/2011 (Kurian Joseph and S.Abdul Nazeer,JJ.,) 22.11.2017 JUDGMENT Kurian Joseph,J., 1. The issue raised in this case, as to whether reservation is available in upgradation simplicitor, is covered in favour of the appellant by the decision of this Court in the case of appellant itself (Civil Appeal No.5286-5287 of 2005 titled Bharat Sanchar Nigam Ltd. v. R. Santhakumar Velusamy & Ors., reported in1 2. Therefore, this appeal is allowed in terms of the judgment referred to above. 3. Pending applications, if any, shall stand disposed of. 4. There shall be no orders as to costs. 1 SpotLaw