2008 INSC 0541 SUPREME COURT OF INDIA Vadivammal & Anr. Vs. Rani & Ors. C.A.No.1754 of 2002 (Dr.Arijit Pasayat,J. and P.Sathasivam and Aftab Alam,JJ.) 21.02.2008 ORDER 1. Heard learned counsel for the appellants. None appears for the respondents. Learned counsel for the appellants has filed a copy of an agreement stated to have been entered into in July, 2003, where the parties have compromised. Copy of the agreement be taken on record. 2. The Civil Appeal is disposed of in terms of the agreement referred to above. 1 SpotLaw