2002 INSC 0437 SUPREME COURT OF INDIA Gulab Rasul Jamadar Vs. Papa alias Bapu Jamadar (Dead) by Lrs. C.A.No.3727 of 2002 (R.C.Lahoti and Brijesh Kumar JJ.) 09.07.2002 ORDER The Text below is only a summarized version of the order pronounced High Court dismissed second appeal as no question of law arose. On appeal Supreme Court set aside Order of High Court on ground that substantial question of law arises. Matter remanded to High Court for adjudicating upon these questions of law and any further question as it may deem fit. 1 SpotLaw