1987 INSC 0064 R.Bejal Vs M/s. Triveni Structurals Ltd. Special Leave Petition (Civil) No. 449 of 1987 29.01.1987 ORDER 1. We are in complete agreement with the Delhi High Court regarding the interpretation of Section 20 of the Civil Procedure Code. The suit could be instituted in Delhi only if any part of the cause of action arose within the original jurisdiction of the Delhi High Court which condition is not satisfied in the present case. The High Court was, therefore, perfectly justified in returning the plaint for presentation to the proper court. The special leave petition is devoid of merits and it is accordingly dismissed. Court Master.