1998 INSC 0778 SUPREME COURT OF INDIA Badami Devi (Smt) Vs. Ambuja Raghavan (Smt) C.A.No.5085 of 1998 (K.Venkataswami and G.B.Pattanaik JJ.) 09.10.1998 ORDER The Text below is only a summarized version of the order pronounced Respondent filed suit on ground of bona fide use and occupation of suit house. Eviction allowed by Small Causes Judge. High Court dismissed revision and application under Order 41 Rule 27 on ground that no prima facie materials has been filed to appreciate applications without discussing materials placed before it. Supreme Court held that High Court ought to have allowed production of additional evidence failure of which resulted in vitiating its Order.