2000 INSC 0312 SUPREME COURT OF INDIA Raipur Development Authority Vs. Upendira Nath Dani (A.P.Misra and M.B.Shah JJ.) 02.03.2000 ORDER The Text below is only a summarized version of the order pronounced In second appeal High Court framed substantial question of law. Instead of deciding question High Court decided second appeal on facts. Further High Court permitted respondent to construct building over disputed land subjecting to deposit of development charges. Supreme Court held that it was not necessary to decide the question of law involved in this appeal.