Supreme Court of India

Bombay Tyres International Ltd vs Union Of India And Others on 24 February, 1997

Supreme Court of India
Bombay Tyres International Ltd vs Union Of India And Others on 24 February, 1997
Author: Thomas.J.
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.