2002 INSC 0358 SUPREME COURT OF INDIA T.N. Godavarman Thirumalpad Vs. Union of India (UOI) (B. N. Kirpal, Dr. Arijit Pasayat and H. K. Sema JJ.) 29.04.2002 ORDER The Text below is only a summarized version of the order pronounced Order passed to close down all unauthorized saw mills without license. Amendment permitted saw mills having engine capacity of 3 HP operate without license. Amendment set aside by High Court. 1 SpotLaw