2008 INSC 1613 SUPREME COURT OF INDIA Charu Chetal Nee Girotra Vs. Prashant Chetal Transfer Petition (Civil) No.857 of 2007 (K.G. Balakrishnan CJI . and P. Sathasivam J.) 28.07.2008 ORDER 1. Heard petitioner's counsel and counsel for the respondent. 2. In this matrimonial dispute, the matter was referred to the Mediation Centre at Tis Hazari, Delhi. We are told that the matter has already been settled between the parties and the parties have agreed to withdraw their respective litigations pending in subordinate courts. In view of the settlement arrived at between the parties, the transfer petition is disposed of. 1 SpotLaw