1999 INSC 0135 SUPREME COURT OF INDIA Ram Maurya Vs. Kailash Nath (V.N.Khare and R.P.Sethi JJ.) 16.02.1999 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the order of the High Court where it had dismissed the appeal, as the appellant does not have sufficient proof to prove his contention that the auction sale had irregularity and fraud. The court upheld the decision of the High court that the appellant has failed to prove the allegations of fraud in the auction sale and therefore dismissed the appeal.