S.B.CIVIL FIRST APPEAL NO.277/2003
(Bhanwarlal Vs. Kishanlal & Ors.)
Date of Order :: 30th July 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. J.S. Rao, for the appellant.
Mr. Rakesh Arora, for the respondents Nos.1,2 and 6.
.....
BY THE COURT:
Learned counsel for the appellant has moved an
application with the submissions that the appellant and the
respondent No.1 being the brothers have settled the matter by
way of compromise and the appellant seeks permission to
withdraw. Learned counsel Mr.Rakesh Arora appearing for
the respondents Nos.1,2 and 6 has no objection. Nobody
else is present for any other respondent.
Having regard to the circumstances of the case, the
application (IA No.9222/2008) is allowed; the appellant is
permitted to withdraw; and this appeal is dismissed as
withdrawn. No costs.
(DINESH MAHESHWARI),J.
MK