2008 INSC 0039 SUPREME COURT OF INDIA Nidhi Gupta Vs. Inderjit Singh T.P. (Civil)No. 209 of 2007 (K.G. Balakrishna, CJI. R.V. Raveendran and J.M.Panchal,JJ.) 08.01.2008 ORDER 1. Heard learned counsel on either side. 2. Parties have settled the matter pursuant to the mediation held at the Mediation Centre, Tis Hazari Court, Delhi. The parties have signed the terms of settlement agreed to in Mediation on 15.11.2007. The Mediation Centre has placed the proceedings thereof before this Court. 3. Learned counsel for the petitioner submits that the petitioner had not married the respondent at any time. Learned counsel for the respondent submitted that though he had earlier contended that they were married, in view of the specific stand of the petitioner, t he respondent also confirms that there is no legal marriage between the parties. The said submissions are recorded as a part of the settlement. It was also confirmed that neither party has a claim against the other and that she/he will not therefore initiate any legal proceedings against the other or the relatives. ..2/- -2- 4. The learned counsel for the respondent undertakes that he will withdraw the suit (for declaration and injunction) within a period of 15 days. He confirms having already withdrawn the petition under Section 9 of Hindu Marriage Act. 5. In view of the settlement as aforesaid, we dispose of the transfer petition, as settled out of court. 1 SpotLaw