1992 INSC 0657 SUPREME COURT OF INDIA In Re: Death of Sawinder Singh Grover (Kuldip Singh Singh, P. B. Sawant and N. M. Kasliwal JJ.) 21.10.1992 ORDER The Text below is only a summarized version of the order pronounced Matter related to death of X. Circumstances leading to death of X does not appear to be truthful. Supreme Court held that it was prima facie case for investigation and prosecution. Directed Central Bureau of Investigation to take up of investigation of case and prosecute all accused. Also directed payment of ex gratia amount as interim relief.