2008 INSC 0957 SUPREME COURT OF INDIA Syed Baqar Ali Vs. Sardar Khan (D) By Lrs. C.A.No.4959 of 2001 (Tarun Chatterjee and Harjit Singh Bedi JJ.) 02.04.2008 ORDER Heard learned counsel for the parties. This appeal is concluded by the findings of facts rendered by the High Court in Second Appeal No.90 of 1975. We are not inclined to interfere with the same. The appeal is accordingly dismissed. Interim order, if any, shall stand vacated. There will be no order as to costs. In view of the order passed in the appeal, the application for impleadment stands disposed of as having become infructuous. Law Information Center 1 SpotLaw