2008 INSC 0216 SUPREME COURT OF INDIA Bihar State Credit & Investment Vs. Prakash Roller Flour Mills Ltd. 25.01.2008 (S.H. Kapadia and B.Sudershan Reddy,JJ.) C.A.No.749 of 2008 ORDER (Arising out of S.L.P.(C) No.14670/2007) 1. Leave granted. 2. The Appeal stands allowed in terms of the additional affidavit filed on behalf of the respondent-M/s. Prakash Roller Flour Mills Ltd. One more point needs to be clarified. Undertaking has been given by the respondent herein through its Director Shri Raman Prakash Saraogi. The affidavit is taken on record. Undertaking is accepted. Appeal is disposed of in terms of the said undertaking. 1 SpotLaw