2000 INSC 0213 SUPREME COURT OF INDIA Hindusthan Petroleum Corpn. Ltd. Vs. Sunita Mehra C.A.No.1079 of 2000 (V.N.Khare and N.Santosh Hedge JJ.) 14.02.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant granted license to respondent for running cafeteria in premises. Subsequently revoked license and sought eviction of respondent. High Court set aside eviction Order passed by Estate Officer on ground that respondent was denied opportunity of hearing. Whether High Court justified in setting aside Order of Estate officer when there was no challenge to Order of eviction passed by Estate Officer. Writ petition not amended after Order of eviction was passed. Supreme Court held that when order of eviction was not made to form parts of record High Court not justified in setting aside eviction order.