1988 INSC 0172 SUPREME COURT OF INDIA Mrs. Louise Fernandes Vs. Union of India (K. N. Singh and R. S. Pathak JJ.) 02.03.1987 ORDER The Text below is only a summarized version of the order pronounced Petitioners were allowed to withdraw the petition and apply to the High Court to question the constitutional validity of certain provisions of the Terrorists and Disruptive Activities (Prevention) Act, 1985.