2000 INSC 0917 SUPREME COURT OF INDIA Praveen Kumar Vs. Suresh Chand (A. P. Misra and N. Santosh Hedge JJ.) 16.08.2000 ORDER The Text below is only a summarized version of the order pronounced In this case, the appellant alleges that the application was not duly served on him and his signatures have been forged. The trial court relying on the report of handwriting expert held that application was not duly served on the appellants. The matter to be decided was regarding validity of service of application. The court allowing the appeal held that order of trial court be restored and directed tit to dispose of the case as per law.