1984 INSC 0183 SUPREME COURT OF INDIA Madhu Limaye Vs. Metropolitan Magistrate (Y. V. Chandrachud, C.J., R. S. Pathak and V. Khalid JJ.) 20.07.1984 JUDGMENT The Text below is only a summarized version of the order pronounced The charges against the accused, Iranian students were trivial and they had already left the country, thus, penalty of Rs.100 was imposed upon the surety for all the 16 cases.