1978 INSC 0380 SUPREME COURT OF INDIA Employers in relation to M/s. Bharat Heavy Electricals Ltd. Vs. Their Workmen C.A.No.1124 of 1978 (V. R. Krishna Iyer and A. P. Sen, JJ.) 11.12.1978 ORDER 1. It is represented by counsel for the appellant that the subject matter of the appeal has been settled, and so he seeks leave to withdraw this appeal. He is allowed to do so. The appeal is dismissed as wihtdrawn with no order as to costs. Appeal dismissed