High Court Patna High Court - Orders

Hindustan Lever Ltd.Now … vs Prabhakar Prasad on 3 November, 2011

Patna High Court – Orders
Hindustan Lever Ltd.Now … vs Prabhakar Prasad on 3 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            C.R. No.1798 of 2008
                         Hindustan Lever Ltd.Now Hindustan Unilever Ltd.
                                                      Versus
                                               Prabhakar Prasad
         For the petitioner: M/S N.K.Agarwal,Sr.Adv & Jayanta Roy Choudhary
                       For the opposite party: Mr. Dineshwar Mishra
                                                    -----------

12 3-11-2011 I.A.No. 6214 of 2011 has been filed on behalf of the

petitioner stating therein that the parties to Money Suit No. 1 of

2007 of the court of Subordinate Judge I, Saran, Chapra, have

mutually settled their dispute and the terms of settlement have

been brought on record by way of Annexure-1 to the Interlocutory

application.

According to the terms of settlement, it appears that the

defendant are to pay to the plaintiff a consolidated sum of

Rs.1,98,373.00 in full and final settlement of the claim of the

plaintiff in the above mentioned suit. After getting the said

payment the defendants have agreed to withdraw this Civil

Revision No. 1798 of 2008. Further, both the parties have also

agreed to file a joint petition in the pending Money Suit for its

disposal in accordance with the terms of settlement.

The petitioner have paid the amount of Rs.1,98,373.00

through cheque no. 390198 dated 19-5-2011 to the opposite party

today in court, which the learned counsel appearing on behalf of

the opposite party has accepted to be in accordance with the terms

of settlement.

In view of the above facts and as prayed, this revision

application is permitted to be withdrawn in accordance with the
2

terms of settlement between the parties.

Accordingly, this revision application is dismissed as

withdrawn.

roy                                       ( V. Nath, J.)