2017 INSC 0564 SUPREME COURT OF INDIA Pramod Kumar Vs. Global Health Private Ltd. C.A.No.8726 of 2017 (J.Chelameswar and S.Abdul Nazeer,JJ.,) 17.07.2017 ORDER 1. We have heard learned counsel for the appellant and perused the record. We do not see any cogent reason to entertain the appeal. The judgment impugned does not warrant any interference. 2. The Civil Appeal is dismissed. 1 SpotLaw