2002 INSC 0235 SUPREME COURT OF INDIA Delhi Development Authority Vs. Skipper Construction (U.C.Banerjee and Shivaraj V.Patil JJ.) 19.03.2002 ORDER The Text below is only a summarized version of the order pronounced Court directed purchasers of flat to reimbursed in full. 3 commission of enquiry reports filed out of which two were already implemented. Endeavor of Court is to protect investors named in 3rd report out of proceeds in registry by respondent. 1 SpotLaw