2008 INSC 1302 SUPREME COURT OF INDIA Pratap Singh Chautala Vs. State of Haryana C.A.No.3551 of 2008 (S.B. Sinha and Lokeshwar Singh Panta JJ.) 12.05.2008 ORDER 1. Leave granted. Having heard the learned counsel for the parties, we are of the opinion that in the peculiar facts and circumstances of this case and despite limited notice as to the amount of costs having been issued, interest of justice would be subserved if the State of Haryana is asked to transfer the sum of Rs.30,000/- to the Haryana State Legal Services Authority, if the same has been deposited with it. We direct accordingly. We appreciate the stand taken by the learned counsel for the State that in a case of this nature, instead of the State deriving the benefit of costs awarded, the costs, if deposited, should be expended for a better cause. The appeal is disposed of accordingly. 1 SpotLaw