2001 INSC 0902 SUPREME COURT OF INDIA Mohammad Shahnawaz Akhtar Vs. IST ADJ, Varanasi (R.C.Lahoti and Brijesh Kumar JJ.) 07.11.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant sought ejectment of tenant on ground that tenant had discontinued using shop for his own business. On appeal High Court reappreciated the evidence and set aside finding of fact arrived by Trial Court. Supreme Court held that High Court exceeded it jurisdiction in reappreciating evidence. 1 SpotLaw