1988 INSC 0557 K. C. Vasanth Kumar and Another Vs State of Karnataka Writ Petitions Nos. 1297-98 and 1407 of 1979, 4995-97 of 1980 and 402 of 1981 (A. P. Sen JJ) 19.09.1988 ORDER SEN, J.- 1. By a separate order dated May 8, 1985 I had added of few words of my own, for reasons to follow. Since then I have read and re-read the very erudite and learned opinions recorded by my learned brethren. I find that my separate opinion has invited adverse criticism since there are no discernible principle, for want of reasons. I have said what I wanted in my opinion, and I cannot profitably add anything more. I am now convinced that giving of reasons in this particular case, would add to further confusion. 2. I accordingly direct the deletion of the following sentence at the end of the opinion delivered : "Reasons for this decision will follow".