2000 INSC 0656 SUPREME COURT OF INDIA Teresinha Fernandes (Smt) Vs. Antonia Elizabeth Piedade Aquiles Barreto (S. B. Majmudar and U. C. Banerjee JJ.) 03.05.2000 ORDER The Text below is only a summarized version of the order pronounced Held that High Court erred in its view that no substantial question of law arises from the judgment of lower appellate court when on mere reading 3 questions of law relating to gift deed and limitation were found. Matter was restored with a request to decide it in accordance with law.