2004 INSC 1157 SUPREME COURT OF INDIA Jagadambal(Dead) Vs. Sethukandiappan S.L.P.(C) No.1779-1780 of 2003 (Y. K. Sabharwal and P. P. Naolekar JJ.) 08.10.2004 JUDGMENT Y. K. Sabharwal, J. 1. Delay condoned. 2. The name of respondent No.7 is deleted on the request of learned counsel for the petitioner and regarding respondent No.14 it is stated that the LRs. are already on record as parties. 3. Learned counsel for respondent No.1 states that in respect of Schedule 'B' property (house property) in the will of which the half of the share has gone to the petitioner, as per impugned judgment, respondent No.1 will have no objection to share the liability of the mortgage debt to the extent of one half. 4. Having heard the learned counsel for the parties and in view of the stand taken on behalf of the respondent No.1, we do not think that any case has been made out for interference in exercise of powers under Article 136 of the Constitution. The special leave petitions are accordingly dismissed. 1 SpotLaw