2000 INSC 0561 SUPREME COURT OF INDIA Umakant Mishra (Dead) through LRs Vs. Dinanath Prasad Shah (Dead) through LRs. C.A.No.2519 of 1989 (A.P.Misra and M.B.Shah JJ.) 19.04.2000 ORDER The Text below is only a summarized version of the order pronounced High Court held that Executing Court had no right to review valuation of property fixed by Trial Judge. On appeal Supreme Court held that refixation of valuation of land was not in any way illegal or erroneous when mandatory provisions of Section 18 and 19 were not followed.