1981 INSC 0192 SUPREME COURT OF INDIA Jaswant Singh Vs. State of Uttar Pradesh (R. B. Mishra and S. Murtaza Fazal Ali JJ.) 23.03.1981 ORDER The Text below is only a summarized version of the order pronounced Held that as the prescribed authority approved two other sale deeds in respect of the same land and by the same vendor, there was no reason to reject the third one. The prescribed authority was directed to re-determine the genuineness of all the 3 sale deeds.