1996 INSC 1764 SUPREME COURT OF INDIA S.A. Vengadamma Vs. Jitendra P. Vora C.A.No.15007 of 1996 (M.M.Punchhi and K.T.Thomas JJ.) 29.11.1996 ORDER The Text below is only a summarized version of the order pronounced Respondent ejected from tenanted premises as he left his brother in tenanted premises. Family includes wife, husband or dependant children but does not include brother. Supreme Court held that ejectment of respondent valid as abandoning possessory interest in demised premises at hands of brother amounted to subletting.