2002 INSC 0084 SUPREME COURT OF INDIA Bhagwan Bala Mahanavar Vs. Sandipan Laxman Shinde C.A.Nos. ... of 2002 (R. C. Lahoti and P. Venkatarama Reddi JJ.) 29.01.2002 ORDER The Text below is only a summarized version of the order pronounced Suit filed for specific performance of an agreement to sell and a supplementary agreement. High Court in second appeal came to conclusion that there was no substantial question of law. On appeal Supreme Court set aside Order of High Court as on basis of facts and circumstances substantial question of law arises. 1 SpotLaw