1996 INSC 0498 SUPREME COURT OF INDIA State of Goa Vs. Smt. S.A. Abdul Karim (K. Ramaswamy JJ.) 15.03.1996 ORDER Delay condoned. Leave granted. We have heard learned counsel on both sides. The controversy raised in this case is covered by the judgment of this Court in Babua Ram & Ors. v. State of U. P. & Anr. [(1995) 2 SCC 689]. Following the judgment, the appeals are allowed, but, in the circumstances, without costs.