2008 INSC 0110 SUPREME COURT OF INDIA Bhanwar Singh & Ors Vs. Moti Singh C.A.No.1078 of 2001 (Tarun Chatterjee and Dalveer Bhandari,JJ.) 17.01.2008 ORDER 1. The learned counsel appearing for the appellants submits on instruction that the appellants do not wish to proceed with this appeal as the land in dispute has been purchased by one Bheru Singh, Sardar Singh and Ram Singh by a registered deed of Sale dated 22nd of October, 2007. Therefore, he submits that in view of the aforesaid fact and the dispute having been settled between the parties, the appeal shall not be proceeded with. Accordingly, the appeal is dismissed for non-prosecution. Interim orders, if there be any, stand vacated. 1 SpotLaw