1997 INSC 0382 State of Haryana and Others Vs Ram Atri and Others SLP(C) No. 1014 of 1997 (S. B. Majmudar, Dr. A. S. Anand JJ) 21.03.1997 ORDER 1. During the hearing of this petition our attention was invited by learned counsel for the petitioners to the judgment in State of Punjab v. Om Parkash Kaushal ((1996) 5 SCC 325 : 1996 SCC (L&S) 1166) decided by a two-Judge Bench of this Court on 8-7-1996. Learned counsel for the respondents, on the other hand, invited our attention to the judgment in State of Haryana v. Rajpal Sharma ((1996) 5 SCC 273 : 1996 SCC (L&S) 1159) decided by a two-Judge Bench on 25-7-1996. In the later judgment, the earlier judgment of 8-7-1996 ((1996) 5 SCC 325 : 1996 SCC (L&S) 1166) has not been noticed and the views taken in both the judgments run counter to each other. It is, therefore, necessary to resolve the conflict. 2. Let the matter be placed before a three-Judge Bench. - Court Masters