2000 INSC 0910 SUPREME COURT OF INDIA Sayamma Vs. Basamma (Dead) by Lrs. (A. P. Misra and N. Santosh Hedge JJ.) 11.08.2000 ORDER The Text below is only a summarized version of the order pronounced In this appeal against the order of the High Court the matter to be decided was that whether the High Court was justified in setting aside the order of the lower court without framing any substantial question of law under Section 100 of the CPC. This court allowing the appeal held that the High court had not framed substantial question of law. This court remitted the case back to the High Court for disposing as per law.