1998 INSC 0771 SUPREME COURT OF INDIA Kamal Tanan (Deceased) by LRs. Vs. M.L. Vasishta (Deceased) by LRs. C.A.No.7132 of 1996 (Dr.A.S.Anand , V.N.Khare and M.Srinivasan JJ.) 08.10.1998 ORDER The Text below is only a summarized version of the order pronounced Appellant filed eviction petition on ground of bona fide requirement. Property was required by appellant for her occupation along with her husband who had retired from army. Respondent contended that appellant had other property. Supreme Curt held that need of appellant was bona fide and whether she had other property was immaterial.