2011 INSC 0316 SUPREME COURT OF INDIA Vikas Jalan Vs. Shreya Pet Pvt.Ltd Crl.A.No.670 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 07.03.2011 ORDER Leave granted. Learned counsel for the appellant submits that the entire amount of compensation of Rs.10 lakhs has been deposited by the appellant in the Registry of this Court. Learned counsel for the respondents submits that in case the respondents are permitted to withdraw that amount, in that event, they would not pursue the complaint under Section 138 of the Negotiable Instruments Act, 1881. We direct that the amount deposited by the appellant in the Registry of this Court, along with interest accrued thereon, be given to the respondents within two weeks. In this view of the matter, the complaint under Section 138 of the Negotiable Instruments Act, 1881 and all proceedings emanating from the said complaint are hereby quashed. Consequently, the impugned order passed by the High Court is set aside. The appeal is disposed of in the aforementioned terms. Law Information Center 1 SpotLaw