Supreme Court of India

State Bank Of Bikaner & Jaipur vs M/S.Modern Syntax (India) Ltd on 14 February, 2008

Supreme Court of India
State Bank Of Bikaner & Jaipur vs M/S.Modern Syntax (India) Ltd on 14 February, 2008
Bench: Tarun Chatterjee, Harjit Singh Bedi
           CASE NO.:
Appeal (civil)  6759 of 2001

PETITIONER:
State Bank of Bikaner & Jaipur

RESPONDENT:
M/s.Modern Syntax (India) Ltd

DATE OF JUDGMENT: 14/02/2008

BENCH:
TARUN CHATTERJEE & HARJIT SINGH BEDI

JUDGMENT:

JUDGMENT

O R D E R
CIVIL APPEAL NO. 6759 OF 2001

Learned counsel appearing on behalf of the appellant submits on
instruction that this appeal has become infructuous in view of the
consent decree passed and therefore, he does not want to proceed with
the appeal.

The appeal is accordingly dismissed for non-prosecution. Interim
order, if there be any, stands vacated. There will be no order as to costs.