1998 INSC 0826 SUPREME COURT OF INDIA Coir Board Ernakulam Kerala State Vs. Indira Devi P.S. (A A.S., S Bharucha and M Mukherjee JJ.) 10.11.1998 ORDER 1. We have considered the order made in Civil Appeal Nos. 1720-21 of 1990. The Judgment in Bangalore Water Supply & Sewerage Board vs. A. Rajappa & Ors. was delivered almost two decades ago and the law has since been amended pursuant to that judgment though the date of enforcement of the amendment has not been notified. 2. The judgment delivered by seven learned Judges of this Court in Bangalore Water Supply case does not, in our opinion, require any reconsideration on a reference being made by a two Judge Bench of this Court, which is bound by the judgment of the larger Bench. 3. The appeals, shall, therefore, be listed before the appropriate Bench for further proceedings.