1967 INSC 0118 Bhawani Cotton Mills Ltd. Vs State of Punjab & Anr. Civil Appeals Nos. 2386-2388 of 1966 (CJI K. Subha Rao, J. C. Shah, S. M. Sikri, V. Ramaswami-I, C. A. Vaidialingam JJ) 10.04.1967 ORDER In accordance with the opinion of the majority the appeals are allowed in the manner indicated in the judgment. The State will pay costs to the appellant in Civil Appeal No. 2386 of 1966.