2001 INSC 0883 SUPREME COURT OF INDIA Arun Devendra Oza Vs. State of Gujarat Crl.A.No.1165 of 2001 (U.C.Banerjee and Y.K.Sabharwal JJ.) 05.11.2001 ORDER The Text below is only a summarized version of the order pronounced Special leave petition filed against the strictures and remarks of personal nature made by learned Single Judge against advocate who had been practicing at Bar for 25 years. Supreme Court observed there should be proper amity between the bench and bar rather than any element of arrogance of superiority on one side. Proper coherence will bring the best out of judiciary and make justice delivery system of country more effective. 1 SpotLaw