2009 INSC 1087 SUPREME COURT OF INDIA Dinesh Vs. Lal Singh C.A.No.1221 of 2008 (Tarun Chatterjee J.) 06.05.2009 ORDER 1. The interlocutory application No.2, filed in Civil Appeal No.1221 of 2008, for withdrawal of the appeal is allowed. In view of that, the appeal itself stands disposed of as not proceeded with. 2. Interim order, if any, stands vacated. 1 SpotLaw