1999 INSC 0793 SUPREME COURT OF INDIA Baidyanath Bhattacharya Vs. S. Karmakar (Dead) by Lrs. (S. P. Kurdukar and R. P. Sethi JJ.) 11.10.1999 ORDER The Text below is only a summarized version of the order pronounced The appeal was partly allowed and matter was remanded to HC to consider the two substantial questions framed by the HC only at the time of admission of second appeal.