Supreme Court of India
Rashmi Hans vs Sudhir Dubey & Anr on 11 January, 2008
Bench: H.K. Sema, Markandey Katju
CASE NO.: Appeal (civil) 390 of 2008 PETITIONER: RASHMI HANS RESPONDENT: SUDHIR DUBEY & ANR DATE OF JUDGMENT: 11/01/2008 BENCH: H.K. SEMA & MARKANDEY KATJU JUDGMENT:
JUDGMENT
O R D E R
CIVIL APPEAL NO. 390 OF 2008
[Arising out of SLP(C) No.13135/2006]
Leave granted.
Heard the parties.
It is stated that during the pendency of this appeal the parties have come to an
amicable settlement and all the disputes relating to this case have been finally settled. In
view thereof, the order of the High Court is set aside.
The appeal is disposed of in the above terms.