1996 INSC 1552 SUPREME COURT OF INDIA Khalida Sultana Vs. Welfare Commissioner, Bhopal Gas Victims C.A.No.13669 of 1996 (A.M.Ahmadii, C.J. and Sujata V.Manohar J.) 28.10.1996 ORDER The Text below is only a summarized version of the order pronounced Compensation awarded to appellant on death of her husband which was caused due to ill effect of MIC gas. Decision reversed by Additional Welfare Commissioner on ground that no prescriptions had been produced. Supreme Court held that exercise of suo motu power permitted only in case of gross irregularity resulting in miscarriage of justice or in cases where there is an error apparent on face of record. Held that Order of Additional Welfare Commissioner not justified.