1996 INSC 0894 SUPREME COURT OF INDIA Bhupatrai Maganlal Joshi Vs. Union of India (UOI) (Kuldip Singh Singh, M.M.Punchhi, N.P.Singh, M.K.Mukherjee and S.Saghir Ahmad JJ.) 09.07.1996 ORDER The Text below is only a summarized version of the order pronounced Appeal against judgment of High Court which held the reservation of land permissible for exploitation of mineral resources in public sector. Supreme Court upheld decision of High Court.