1996 INSC 1796 SUPREME COURT OF INDIA Ganayya Vs. Radhabai C.A.No.5373 of 1985 (M.M.Punchhi and Faizan Uddin JJ.) 04.12.1996 ORDER The Text below is only a summarized version of the order pronounced Grant of lease by de facto guardian invalid as under Section 11 de facto guardian cannot deal with minor's property.