2000 INSC 0172 SUPREME COURT OF INDIA Susheela Naik Vs. G.K. Naik (S. B. Majmudar and Y. K. Sabharwal JJ.) 04.02.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, allowing the appeal, the court held that the order of the High court couldn't be sustained on ground that it was treated as an appeal and set aside the order of the Single judge but directed the question of injunction to be examined on basis of the prima facie case put forward by the plaintiff.