2000 INSC 0282 SUPREME COURT OF INDIA Anima Mallick Vs. Ajoy Kumar Roy (B.N.Kirpal and S.S.M.Quadri JJ.) 25.02.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant sister of respondent. Respondent who was using garage owned by appellant dispossessed by appellant. Supreme Court restored possession by appellant as garage was given by appellant on purely gravitations basis and appellant could have reclaimed possession without knowledge of respondent.