IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.180 of 1977
STATE OF BIHAR
Versus
SMT. URMILA DEVI
-----------
18. 27.09.2010. In view of the State Govt. Notification
No.15/DLA Policy-Lok Adalat-03/03-1495/Rev.,
Patna dated 20.08.2010, the learned G.A.2,
appearing on behalf of the State of Bihar-appellant,
seeks permission to withdraw this First Appeal
because the valuation of the Appeal is only
Rs.53,085/-. Permission is accorded.
Accordingly, this Appeal is dismissed as
withdrawn.
( Mungeshwar Sahoo, J.)
Sanjeev/-