2017 INSC 0710 SUPREME COURT OF INDIA Rameshwara Homes & Apartments (Pvt.) Ltd. Vs. Manoj Lal Seal C.A.No.2320-2321 of 2010 (Kurian Joseph and R.Banumathi,JJ.,) 01.09.2017 JUDGMENT Kurian Joseph,J., 1. The parties approached this Court with certain During the grievances regarding arbitration. pendency of these appeals before this Court, it is heartening to note that the parties have arrived at an amicable settlement of the entire disputes. They have also filed a memorandum of settlement dated 11.05.2017 along with I.A.No. 43908 OF 2017. 2. Accordingly, these appeals are disposed of in terms of the memorandum of settlement dated 11.05.2017. The settlement shall form part of the decree. 3. No costs. 1 SpotLaw