2000 INSC 0381 SUPREME COURT OF INDIA Koyilerian Janaki Vs. Rent Controller (Munsiff), Cannanore (V.N.Khare and A.P.Mishra JJ.) 14.03.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, the appellant filed a petition for eviction of its premises for use by her married daughter and son-in -law, as they are dependent on her. The Supreme Court allowed the appeal on the above ground and set aside the order of the High Court.