2008 INSC 1222 SUPREME COURT OF INDIA Sanjay Kapoor Vs. Jagdish Lal Dua (Dead) By Lrs. C.A.No.7218-7219 of 2002 (H.K. Sema and Markandey Katju JJ.) 06.05.2008 ORDER 1. Heard learned counsel for the appellant. This appeal is directed against the order of the High Court allowing the substitution application. Allowing of substitution application does not create any right. It is open to the appellant to urge all the contentions available to him under the law at the time of hearing of the appeal. It is also open to the appellant to urge that Jagdish Lal Dua is not a legal heir of Bhag Chand @ Subhash Chand. With the aforesaid clarification, the appeals are dismissed. 1 SpotLaw