IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.412 of 2010
SANTOSH KUMAR son of Sri Jagdish Sao, resident of
village Bahbalpur, Guraru, P.S. Guraru, District Gaya .....Appellant
Versus
SMT. SAVITA DEVI wife of Sri Santosh Kumar, D/o Sri Lakhan Sao,
resident of Mohalla Raja Bagicha, Rafiganj, P.S. Rafiganj District Gaya ....Respondent
-----------
7 11-08-2010 Learned counsel for the appellant submits that
by the impugned order under appeal prayer of the
appellant for restitution of conjugal rights was rejected.
It has been submitted that now the appellant intends to
seek divorce and, therefore, he wants to withdraw this
appeal.
In the facts of the case, the prayer for
withdrawal of the appeal is allowed.
The appeal is dismissed as withdrawn.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma, J.)
BKS/-