1982 INSC 0160 SUPREME COURT OF INDIA Atiabari Tea Company Limited Vs. State of Assam (A. D. Koshal and V. R. Krishna Iyer JJ. ) 04.09.1980 ORDER The Text below is only a summarized version of the order pronounced The Assam Taxation (on Goods Carried by Road or Inland Waterways) Act 1961 was upheld by the court. It was held that the plea of limitation had no substance as the actions done and proceedings taken under the earlier Act were revived and validated by virtue of section 34 of the later Act.