1999 INSC 0502 SUPREME COURT OF INDIA Vivekananda Nidhi Vs. Asheema Goswami (Smt) (S.B.Majmudar and U.C.Banerjee JJ.) 21.07.1999 ORDER The Text below is only a summarized version of the order pronounced The orders passed u s 24 of CPC by District Judge and subsequent order of the HC were set aside. It was observed that as District Judge invoked his powers u s 24 on the basis of application moved by the respondent thus, a notice should have been issued to the other side, which was not done in this case. Therefore, the application of the respondent was restored in the file of the District Judge.