1996 INSC 0900 SUPREME COURT OF INDIA Govind Parameswar Nair Vs. Municipal Corporation of Greater Bombay C.A.No.1650 of 1980 (Kuldip Singh Singh, M. M. Punchhi, N. P. Singh, M. K. Mukherjee and S. Saghir Ahmad JJ.) 10.07.1996 ORDER The Text below is only a summarized version of the order pronounced High Court upheld constitutional validity of Section 217 (2), (3) and (4) of Act of 1988. Supreme Court upheld validity of Section 217 (2), (3) and (4) as three Judge Bench had earlier upheld constitutional validity of Section 170(b) of Act of 1957 which was almost similar to it.