1999 INSC 0841 SUPREME COURT OF INDIA Toyo Engineering India Ltd. Vs. Collector of Customs C.A.No.4955 of 1994 (S.P.Bharucha and V.N.Khare JJ.) 27.10.1999 ORDER The Text below is only a summarized version of the order pronounced In a case before Tribunal four separate judgments were written by Bench of five members. Three of these judgments written after writer of fourth had retired. Supreme Court restored file to Tribunal for fresh disposal as aforesaid judgments could not stand.