2002 INSC 0102 SUPREME COURT OF INDIA Mohammad Shafeeq Vs. Mirza Mohammad Husain C.A.Nos.909 and 910 of 2002 (R. C. Lahoti and Brijesh Kumar JJ.) 01.02.2002 ORDER The Text below is only a summarized version of the order pronounced Appellant filed objection in resistance to a decree in which he was not a party which was rejected. High Court formed an opinion that appellant had to file revision instead of an appeal. Appellant filed revision as well as an application for condonation of delay. Trial Court condoned delay. High Court set aside Order of Trial Court. On appeal Supreme Court set aside Order of High Court on ground that appellant was prosecuting his remedy diligently. 1 SpotLaw