High Court Patna High Court - Orders

Sushil Kumar Sharma vs Amna Khatoon &Amp; Anr. on 6 July, 2010

Patna High Court – Orders
Sushil Kumar Sharma vs Amna Khatoon &Amp; Anr. on 6 July, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     MA No.486 of 2009
          SUSHIL KUMAR SHARMA, son of late Sant Bihari Sharma, resident of village -
          Rajendra Path, P.S. - Siwan Town, District - Siwan.
                                                            --------------- Opp. Party/Appellant.
                                          Versus
1.        AMNA KHATOON, wife of Abdul Rauf, resident of Nijam Chak, P.S. - Dighwara,
          District - Siwan.
                                                        ----------------- Applicant/Respondent.
2.        Branch Manager, Oriental Insurance Company, Siwan.
                                                          ------------- Opp. Party/Respondent.
                                           -------

06. 06.07.2010 Heard learned counsel for the appellant and learned

counsel for the respondents.

After some argument, learned counsel for the

appellant seeks permission to withdraw this appeal and further

undertakes to make payment due to the claimant respondent

no.1 within two months with entire interest as awarded by the

claim tribunal till date of actual payment.

Accordingly, this appeal stands dismissed as

withdrawn. Simultaneously, the amount deposited as statutory

amount at the time of filing of this appeal Rs. 25,000/- be

transmitted to the court below through a demand draft in the

name of respondent no.1, the claimant, towards payment of

compensation.

Rajeev/
(Akhilesh Chandra, J.)