IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.478 of 2008
The United India Insurance Company Limited, through
its Divisional Manager, (Divisional Office), A.N.
Road, P.S. Kotwali, District Gaya.
... ... Appellant.
Versus
1. Tigiya Devi , w/o Suresh Manjhi,
2. Suresh Manjhi, S/o Late Aklu Manjhi, Both are Resident
of village Kusumhar, P.S. Wazirganj, District Gaya.
3. Narendra Prasad Singh S/o Krishna Deo Singh, Resident
of village Chawar, P.S. Wazirganj, District Gaya.
... ... Respondents.
-----------
10. 14.7.2011. Heard learned counsel for the
appellant.
In view of the fact that in the
main claim case by order dated 18.3.2011,
the owner of the vehicle has been directed
to compensate the claimant, the appellant
does not want to press this appeal.
Accordingly, he has prayed for withdrawal
of the appeal.
The appeal stands dismissed as
withdrawn.
The statutory amount deposited by
the appellant, while filing of the appeal,
is directed to be refunded to the
appellant.
N.H./ ( Rakesh Kumar,J.)