SUPREME COURT OF INDIA Rashmi Hans Vs. Sudhir Dubey & Anr. C.A.No.390 of 2008 (H.K.Sema and Markandey Katju ,JJ.) 11.01.2008 JUDGMENT H.K.Sema, J. JUDGMENT O R D E R CIVIL APPEAL NO. 390 OF 2008 [Arising out of SLP(C) No.13135/2006] 1. Leave granted. 2. Heard the parties. 3. It is stated that during the pendency of this appeal the parties have come to an amicable settlement and all the disputes relating to this case have been finally settled. In view thereof, the order of the High Court is set aside. The appeal is disposed of in the above terms. 1 SpotLaw