2000 INSC 0578 SUPREME COURT OF INDIA Kaushalya Devi Vohra Vs. Mohinder Lal Gupta (B. N. Kirpal and S. S. M. Quadri JJ.) 24.04.2000 ORDER The Text below is only a summarized version of the order pronounced The trial court and the lower appellate court had been accepted the plea of bonafide requirement. The High Court interfered and allowed the amendment to the pleadings and then directed a fresh decision on merits. The high Court only observed facts and circumstances of the case and did not decide the other questions, which were raised. The Supreme Court allowed the appeal and hold that the amendment should not have been allowed and the decision of the lower court dismissing the amendment application was correct.