Supreme Court of India

Vadivammal & Anr vs Rani & Others on 21 February, 2008

Supreme Court of India
Vadivammal & Anr vs Rani & Others on 21 February, 2008
Bench: Dr. Arijit Pasayat, P. Sathasivam, Aftab Alam
           CASE NO.:
Appeal (civil)  1754 of 2002

PETITIONER:
VADIVAMMAL & ANR

RESPONDENT:
RANI & OTHERS

DATE OF JUDGMENT: 21/02/2008

BENCH:
DR. ARIJIT PASAYAT & P. SATHASIVAM & AFTAB ALAM

JUDGMENT:

JUDGMENT
O R D E R

CIVIL APPEAL NO.1754 OF 2002

Heard learned counsel for the appellants.
None appears for the respondents.
Learned counsel for the appellants has filed a copy of an agreement stated to have been
entered into in July, 2003, where the parties have compromised. Copy of the agreement be
taken on record.

The Civil Appeal is disposed of in terms of the agreement referred to above.