2000 INSC 0557 SUPREME COURT OF INDIA Abdul Gaffer Vs. H.S. Srinivasa Setty (Dead) by Lrs. (V. N. Khare and S. N. Phukan JJ.) 19.04.2000 ORDER The Text below is only a summarized version of the order pronounced This appeal is against the order of the High Court where it had held that the need of the landlord needs to be tested in light of the subsequent events and had not decided the case in favour of the respondent. The court upheld the order of the High court and remitted the case back to the High court for disposal in accordance with law.