2017 INSC 0160 SUPREME COURT OF INDIA Sardar Nihal Singh Vs. Jat Dharamshala Samiti, Haridwar C.A.No.1595/2007 (Kurian Joseph and A.M.Khanwilkar,JJ.,) 15.02.2017 JUDGMENT Kurian Joseph,J., 1. Heard learned counsel for the parties. 2. In view of the intervening developments whereby the tenant has surrendered vacant possession of the premises in question unconditionally to the landlord, nothing survives in this appeal. 3. Accordingly, the Civil Appeal is dismissed. 1 SpotLaw