2008 INSC 0431 SUPREME COURT OF INDIA State Bank of Bikaner & Jaipur Vs. Modern Syntax (India) Ltd C.A.No.6759 of 2001 (Tarun Chatterjee and Harjit Singh Bedi,JJ.) 14.02.2008 ORDER 1. Learned counsel appearing on behalf of the appellant submits on instruction that this appeal has become infructuous in view of the consent decree passed and therefore, he does not want to proceed with the appeal. 2. The appeal is accordingly dismissed for non-prosecution. Interim order, if there be any, stands vacated. There will be no order as to costs. 1 SpotLaw