2003 INSC 0631 SUPREME COURT OF INDIA Kallo (Smt) alias Kalawati Vs. Pyari Begum (Smt) C.A.No.4950 of 2002 (Doraiswamy Rajuu Raju and Shivaraj V. Patil JJ.) 12.08.2002 ORDER 1. The Text below is only a summarized version of the order pronounced 2. Writ petition dismissed for default. Appellant was in possession of property. High Court Ordered to maintain status quo as to possession of today dismissing request for interim Order for restoration. Supreme Court directed to maintain status quo otherwise it will lead to anomalous situation and unnecessary multiplication of proceedings. 1 SpotLaw