2000 INSC 0754 SUPREME COURT OF INDIA State of A.P. Vs. A. Sathyanarayana (K. T. Thomas and R. P. Sethi JJ.) 25.07.2000 ORDER The Text below is only a summarized version of the order pronounced Under section 20A(1) of the Terrorists and Disruptive Activities (Prevention) Act 1987 prior approval of the District Superintendent of Police is necessary to record the information in regard to the commission of offence under the Act. Due to the conflicting views in two decisions rendered by Benches of coequal strength the Supreme Court directed the Registry to place the matter before the Hon'ble Chief justice of India for enabling a large Bench to hear the matter.