2000 INSC 0255 SUPREME COURT OF INDIA Batakrushna Das Vs. Natabar Behera (M. Jagannadha Rao and D. P. Mohapatra JJ.) 21.02.2000 ORDER The Text below is only a summarized version of the order pronounced It is mandatory for the High Court to frame a substantial question of law and then only to consider whether the appellant has a good case on it. Appeal accordingly remitted to the High Court.