2001 INSC 0080 SUPREME COURT OF INDIA Mallamma Vs. Siddegowda C.A.No.782 of 2001 (S.P.Bharucha and Y.K.Sabharwal JJ.) 22.01.2001 ORDER The Text below is only a summarized version of the order pronounced Second appeal allowed by High Court by reversing concurrent finding of two Courts below. On appeal Supreme Court held that before allowing second appeal a question of law has to be framed and there has to be detailed discussion why concurrent findings of Courts below are to be set aside. Restored the second appeal to file of High Court. 1 SpotLaw