2000 INSC 1110 SUPREME COURT OF INDIA Rohini Damji Sidpra Vs. Freny Damji Sidpra (A.P.Misra and Doraiswamy Rajuu Raju JJ.) 16.10.2000 ORDER The Text below is only a summarized version of the order pronounced Petitioner daughter from second marriage by his father who migrated to another country. Filed application after long time for grant of probate and letter of administration. High Court dismissed the petition. Apex court found no sustainable grounds which called for interference.