Supreme Court of India
Bombay Tyres International Ltd vs Union Of India And Others on 24 February, 1997
Bench: Sujata V. Manohar, K.T. Thomas
PETITIONER: BOMBAY TYRES INTERNATIONAL LTD. Vs. RESPONDENT: UNION OF INDIA AND OTHERS DATE OF JUDGMENT: 24/02/1997 BENCH: SUJATA V. MANOHAR, K.T. THOMAS ACT: HEADNOTE: JUDGMENT:
(with S.L.P. (C) No. 6236/1979)
J U D G M E N T
Thomas.J.
In view of Judgment in Civil Appeal No. 640 of 1979 the
Transferred Case as also the Special Leave Petition are
disposed of in terms thereof.