2008 INSC 0157 SUPREME COURT OF INDIA Kiran Aggarwal Vs. Hari Mohan Gupta C.A.No. 618 of 2008 (H.K.Sema and Lokeshwar Singh Panta,JJ.) 22.01.2008 ORDER [Arising out of SLP(C) No.18101/2006] 1. Leave granted. 2. Heard learned counsel for the appellant at great length. We see no reason to interfere with the well-merited concurrent findings of facts recorded by the three Courts below. The appeal, being devoid of merit, is, accordingly, dismissed. The time for vacating is, however, extended by six months from today on an usual undertaking to be filed by the appellant within four weeks. 1 SpotLaw