1998 INSC 0810 SUPREME COURT OF INDIA Dilip K. Singh Vs. State of Bihar C.A.No.5464 of 1998 (G.T.Nanavati and S.P.Kurdukar, JJ.) 30.10.1998 ORDER The Text below is only a summarized version of the order pronounced Application for license to manufacture medicinal preparations containing alcohol rejected on ground that other manufacturers failed to utilize maximum capacity. On appeal Supreme Court set aside rejection of application on ground that failure of other identical manufacturers to utilize maximum capacity not a valid reason to reject such application.