1988 INSC 0341 State of West Bengal and Others Vs Mohurgong and Gulma Tea Estates and Others State of West Bengal and Others Vs Rameshwar Prasad Plantation and Engineering Industries Ltd. and Others Transfer Petition (Civil) Nos. 391 and 474 of 1987 (CJI R.S. Pathak, M.H. Kania JJ) 05.05.1988 ORDER 1. We see no reason for the transfer of these matters to this Court. The High Court concerned can dispose of the petitions in the light of our decision in Writ Petitions Nos. 5409-10 of 1980 (Tata Tea Ltd v. State of West Bengal) and other connected writ petitions. These transfer petitions are, therefore, rejected. 2. There will be no order as to costs.