1980 INSC 0234 M/S. New India Steel Industries Vs V. D. Steel Industries and Another Civil Appeal No. 3454 of 1979 (P. S. Kailasam, R. S. Sarkaria JJ) 07.05.1980 JUDGMENT SARKARIA, J. ­ 1. After hearing counsel for the parties we allow CMP 6495 of 1980 for the revocation of special leave petition granted as per this Court's order dated December 12, 1979. There are two facts which stand out. firstly, the appellant had made a misstatement of material fact that the proclamation of sale did not contain any note that the property was being sold subject to the mortgage charge of Rs. 1,65,000. In fact such a note does exist. Secondly, he misconducted himself inasmuch as he published a public notice captioned as "Court Notice" on April 12, 1980, as if that notice was being published under the order of this Court. For these two reasons we revoke the special leave petition granted earlier and dismiss the appeal arising out of that SLP. The stay already granted automatically stands vacated.