2017 INSC 0182 SUPREME COURT OF INDIA Arepu Anantha Lakshmi S. Vs. Shah Boomaji Lalchand C.A.No.5233 of 2008 (Kurian Joseph and R.Banumathi,JJ.,) 21.02.2017 JUDGMENT Kurian Joseph,J., 1. The learned counsel for the appellants, on instruction, seeks permission to withdraw this appeal, since the premises in question has already been handed over to the appellants in the year 2014. 2. The civil appeal is,accordingly, dismissed as withdrawn. 3. Pending interlocutory applications, if any, stand disposed of. 4. No costs. 1 SpotLaw