2008 INSC 0174 SUPREME COURT OF INDIA Kamarsu Veerraju & Anr. Vs. amarsu Manikyala Rao C.A.No.5202 of 2001 (H.K. Sema and Lokeshwar Singh Panta,JJ.) 23.01.2008 ORDER 1. The disputing parties are first cousins. On 28.11.2007 this Court observed that since the parties involved in this dispute are near relatives the counsel on both sides should explore the possibility of amicable settlement. Mr. S.B. Sanyal and Mr. M.N. Rao, learned senior counsel on both sides contend that they have agreed to amicable settlement between the parties in the following terms : The appellant-defendant shall retain item No.3 and 5 land of Ex.B-6. He shall also retain one cent from item No.6 land of Ex.B-6. The rest of the land measuring 1.41 cents shall be given to the apposite party-plaintiffs. There shall be no mesne profits and house will be retained by the appellants-defendant Nos.2 and 3. This appeal is disposed of in the above terms of settlement. Possession to be delivered to the respondents within three months from today. Copy of letter dated 23.01.2008 regarding terms of the amicable settlement sent by the respondent is taken on record. 1 SpotLaw