2000 INSC 0284 SUPREME COURT OF INDIA K. Naina Mohamed Vs. S. Mohd. Mohideen (G. B. Pattanaik and U. C. Banerjee JJ.) 25.02.2000 ORDER The Text below is only a summarized version of the order pronounced It was held that High Court exceeded it jurisdiction conferred u s 115 of CPC by comparing the merits and demerits of the individual candidates and by concluding respondent as better candidate for being appointed as a member of trust representing the third branch.