2000 INSC 1106 SUPREME COURT OF INDIA State of Rajasthan Vs. T.N. Sahani (S.S.M.Quadri and S.N.Phukan JJ.) 12.10.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant while seeking amendment in memorandum of appeal sought to place documents on record which was disallowed by High Court. Reason given by High Court untenable. Taking a view before hearing of appeal was inappropriate. High Court was directed to dispose of appeal expeditiously.