High Court Patna High Court - Orders

Smt.Maya Devi vs Mahendra Sah & Ors. on 8 September, 2011

Patna High Court – Orders
Smt.Maya Devi vs Mahendra Sah & Ors. on 8 September, 2011
         IN THE HIGH COUR T OF JUDICATURE AT PATNA
                       SA No.576 of 1991
                        Smt.Maya Devi
                            Versus
                      Mahendra Sah & Ors.
                           -----------

4. 08.09.2011 A compromise petition bearing I.A.No.2299/2006 has been

filed in this appeal on 19.05.2006. This compromise petition bears

the signature of all the parties as well as the affidavit by the appellant

and respondentno.1. Further this compromise petition has also been

filed through the learned counsels of both the parties who have also

put their signature on the compromise petition. The terms of the

compromise has been recorded separately on non-judicial stamp

papers which have been annexed to the compromise petition by way

of Annexure -1.

Mr. T.N.Mattin, the learned senior counsel has appeared on

behalf of the appellant in support of this compromise petition.

However no one has appeared on behalf of the respondent. Mr.

Mattin has submitted that the matter has been compromised long

back in the year 2006 and in this view of the matter, the respondents

appeared to have lost interest in this appeal.

In this view of the matter, the compromise petition is

accepted. This appeal is disposed of in terms of the compromise

which shall form part of the decree.

          Nitesh                                          (V.Nath, J.)