2008 INSC 0392 SUPREME COURT OF INDIA Babulal Dholpuria Vs. Union of India & Ors. C.A.No.6622 of 2001 (H.K.Sema and Markandey Katju,JJ.) 12.02.2008 ORDER SLP(C) No.20075-20076/2004 1. Heard learned counsel for the appellant at great length. We see no reason to interfere. The appeals, being devoid of merit, are, accordingly, dismissed. 1 SpotLaw