1999 INSC 0647 SUPREME COURT OF INDIA Shambhu Prasad Agarwal Vs. Bhola Ram Agarwal (V. N. Khare , S. S. M. Quadri and D. P. Mohapatra JJ.) 25.08.1999 ORDER The Text below is only a summarized version of the order pronounced The SC allowed the substitution of the legal heirs - appellants in place of deceased Matadin Aggarwal. Matadin being a legatee under the will should have applied for the letter of administration and not for probate. However, this fact did not debar the legal heirs of Matadin from amending the probate petition. Appeal was allowed and matter was remanded to the Trial court for disposal.