2001 INSC 0580 SUPREME COURT OF INDIA Sikander Khan Vs. Radha Kishan (Dead) by Lrs. C.A.No.2238 of 1982 (V. N. Khare and B. N. Agrawal JJ.) 09.08.2001 ORDER The Text below is only a summarized version of the order pronounced Auction sale of appellant land not confirmed by Civil Court. Supreme Court held that auction sale was nullity as it was not confirmed by Civil Court. 1 SpotLaw