1980 INSC 0384 SUPREME COURT OF INDIA State of Gujarat Vs. Praabhat Solvant Extraction Industries Private Limited (A. N. Sen and S. Murtaza Fazal Ali JJ.) 22.09.1980 ORDER The Text below is only a summarized version of the order pronounced The review petition against the dismissal of the special leave petition was allowed as another special leave petition with identical point was allowed. This measure is necessary to avoid contradictory judgments. There will be stay of the operation of the judgment under appeal and the appellants shall refund the amount with interest if they fail in the appeal.