2015 INSC 0689 NON REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL ORIGINAL JURISDICTION CRIMINAL APPEAL NO.1239 OF 2015 (Arising out of SLP(Crl.)No.6370 of 2015) VISHAL MAHAJAN ... APPELLANT(S) VS. ... RESPONDENT(S) STATE OF PUNJAB & ORS. J U D G M E N T ANIL R. DAVE, J. 1. Though served, nobody appears for the respondent- wife. 2. Leave granted. 3. Upon perusal of the impugned order, we find that a statement had been made by the petitioner-husband with regard to settlement among the parties. 4. Looking at the facts of the case, the direction regarding the cost awarded i.e. Rs.20,000/- (Rupees twenty thousand) shall stand deleted as the statement made by the petitioner-husband before the High Court was correct. 1 Page 1 5. The appeal is disposed of as allowed to the above extent. ..............J. [ANIL R. DAVE] ................J. [ADARSH KUMAR GOEL] New Delhi; 21st September, 2015. 2 Page 2