IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.721 of 1995
STATE OF BIHAR
Versus
RAM SUBHAG SINGH & ANR
-----------
20. 24.09.2010 The learned counsel for the respondents submitted
that he has already received Rs.1,14,000/- on 18.8.2007.
From perusal of the meme of appeal it appears that the
valuation of the appeal itself is Rs.1,14,696.51 paise.
Therefore, it appears that the appellant was already
deposited the amount and the same has been withdrawn by
the respondents. The learned counsel appearing on behalf of
the respondents submitted that interest part has not been
paid.
In view of the fact that substantial amount has
been paid to the respondent, the further proceeding in
Execution Case No. 12 of 1995 in the Court of 2nd
Subordinate Judge, Arrah shall remain stayed till the disposal
of this first appeal.
S.S. ( Mungeshwar Sahoo, J. )