2008 INSC 0623 SUPRME COURT OF INDIA Dhonde Bajirao Balu & Ors. Vs. Nandkumar Shrirang Jadhav & Ors. C.A.No.3736 of 2001 (Tarun Chatterjee and Harjit Singh Bedi,JJ.) 27.02.2008 ORDER 1. When the matter was taken up for hearing, it was brought to the notice of this Court by the learned counsel for the appellants that the appellants have sent a letter to the Secretary, National Legal Services Authority (NALSA), Jam Nagar House, New Delhi with a copy of the same to the Registry of this Court that the appellants are desirous to refer their appeal to Lok Adalat, Delhi for consideration of settlement through Lok Adalat. In that view of the matte r, we refer this appeal to the appropriate Lok Adalat at Delhi. All the necessary records be sent to Secretary, National Legal Services Authority (NALSA), Jam Nagar House, New Delhi. A copy of this order be sent to the Secretary, National Legal Services Authority (NA LSA), Jam Nagar House, New Delhi for information and necessary action. The appeal is disposed of accordingly. 2. There shall be no order as to costs. 1 SpotLaw