2016 INSC 0026 SUPREME COURT OF INDIA Bharat Matrimony.Com Pvt. Ltd. Vs. People Interactive (I) Pvt. Ltd. C.A.No.2142of 2007 (Kurain Josepeh and R.F.Nariman,JJ.) 07.01.2016 JUDGMENT Kurian Josepeh, J. 1. It has been brought to our notice that the parties have amicably settled the disputes. The Joint Memo of Settlement dated 10.11.2014 has been filed before this Court on 18.11.2014. The terms of Settlement read as follows: " (a) Appellant shall use the certificate granted to it by the Limca Records as defined in the certificate and shall not make any contrary statement. (b) The Appellant agrees to use the following statement in its website/marketing communications: "Featured in the Limca Book of Records, for record number of documented marriages online" (c) That the parties herein shall file the above terms of settlement before the Hon'ble Supreme Court and shall request the court hearing the Appeal bearing C.A.No.2142/2007 to dispose of the appeal in terms of the said consent terms. (d) The Respondent shall close/withdraw complaint bearing complaint No. UTP 10/2007 filed against the Appellant before the MRTP Commission (now Competition Commission of India) (e) The parties agree that they shall have no claim against each other now or in future, on the same ground mentioned in the present Appeal and or the UTP Complaint NO.10/2007. (f) The parties shall bear their own costs." 2. The appeal is disposed of in terms of the Settlement entered between the parties. No costs.