2000 INSC 0542 SUPREME COURT OF INDIA Subir Bakshi Vs. R.T.A. Nadia (A. P. Misra and D. P. Mohapatra JJ.) 17.04.2000 ORDER The Text below is only a summarized version of the order pronounced The learned single judge modified the order passed by the Division Bench by inserting the words "stopgap measure" after the words "stage carriage permit". The Supreme Court concludes that the learned single judge should not have modified the order Passed by the Division Bench, as the Division Bench was not sitting on that day.