IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.94 of 1982
State Of Bihar
Versus
Ruchhiya Singh
----------------------------------
with
First Appeal No.95 of 1982
State Of Bihar
Versus
Ruchhiya Singh
———————————-
with
First Appeal No.96 of 1982
State Of Bihar
Versus
Kamdeo Singh
———————————-
with
First Appeal No.97 of 1982
State Of Bihar
Versus
Kamdeo Singh
———————————-
with
First Appeal No.98 of 1982
State Of Bihar.
Versus
Rampati Singh
———————————-
with
First Appeal No.99 of 1982
State Of Bihar
Versus
Naresh Singh
———————————-
with
First Appeal No.101 of 1982
State Of Bihar
Versus
Purash Singh
———————————-
with
First Appeal No.104 of 1982
State Of Bihar
Versus
Kapildeo Singh
———————————-
with
First Appeal No.105 of 1982
State Of Bihar
Versus
Lakhu Singh
———————————-
with
First Appeal No.106 of 1982
State Of Bihar
Versus
Jagdish Singh
———————————-
with
First Appeal No.107 of 1982
State Of Bihar
Versus
Man Singh
———————————-
with
First Appeal No.111 of 1982
State Of Bihar
Versus
Latak Singh
———————————-
with
First Appeal No.112 of 1982
State Of Bihar
Versus
Nageshwar Singh
———————————-
with
First Appeal No.113 of 1982
State Of Bihar
Versus
Jugeshwar Singh
———————————-
with
First Appeal No.114 of 1982
State Of Bihar
Versus
Pranpat Tiwary
———————————-
with
First Appeal No.115 of 1982
State Of Bihar
Versus
Deo Charan Mahto
———————————-
17. 23.08.2011 Heard the learned SC-6 Mr. J.S. Arora on
behalf of the appellant and the learned counsel Mr. Kumar
Hari Narain Singh on behalf of the cross-objector
respondent on the cross objections.
It appears that all these first appeals have
already been disposed of by the Lok Adalat at Patna held
on 19.8.1997. The award of the Lok Adalat reads as
follows :
“In this appeal coming up before this Lok
Adalat today, the dispute between the
parties have been resolved. The appellant
agrees to withdraw the appeal.
This appeal as agreed between
the parties is dismissed.
The matter may now be placed
before the Court.”
In view of the award of the Lok Adalat it
appears that with the consent of both the parties and on
the basis of compromise the Lok Adalat has disposed of
the appeals.
In such view of the matter, now the learned
counsel appearing on behalf of the respondents submitted
that since on compromise the matter has already been
disposed of no separate award contrary to the decree can
be passed by the appellate court. The cross objector
submitted that he is not pressing the cross objections.
Therefore, all the cross objections in all these first appeals
are dismissed as not pressed.
Accordingly, these appeals stands disposed of.
S.S. ( Mungeshwar Sahoo, J. )