2000 INSC 0125 SUPREME COURT OF INDIA Baij Nath Chaudhary Vs. Dilip Kumar C.A.No.4387 of 1988 (B.N.Kirpal and V.N.Khare JJ.) 27.01.2000 ORDER The Text below is only a summarized version of the order pronounced X executed will in favour of appellant who filed an application for letters of administration in respect of said will. Trial Court granted letter of administration on ground that testator did not suffer from any mental derangement. On appeal High Court reversed decision of Trial Court on ground that evidence showed that there were suspicious circumstances but failed to spell out what exactly those suspicious circumstances were. Supreme Court set aside Order of High Court on ground that there was nothing on record to show that X was of unsound mind.