1987 INSC 0089 SUPREME COURT OF INDIA Sardool Singh Vs. Smt. Nasib Kaur (B. C. Ray and M. P. Thakkar JJ.) 10.02.1987 ORDER The Text below is only a summarized version of the order pronounced The appeal is allowed and the order of the High Court is set aside, after the pending criminal proceedings are quashed, as the matter is sub-justice in the civil court and the respondent cannot institute a criminal prosecution on allegation that the will is forged.