2016 INSC 0038 SUPREME COURT OF INDIA Arvind Anand Halbe Vs. Lilavati Kirtilal Mehta Medical Trust & Ors. C.A.No.164 of 2016 (Anil R.Dave and Adarsh Kumar Goel,JJ.) 11.01.2016 JUDGMENT Anil R.Dave, J. (arising out of S.L.P.(Civil) No.25965 of 2009) 1. Leave granted. 2. Upon hearing the learned counsel for the parties and more particularly, the learned counsel for the appellant, the adverse remarks made by the learned Single Judge against the appellant are hereby expunged. 3. The appeal is disposed of as allowed to the above extent. No order as to costs. 1 SpotLaw