Patna High Court – Orders
Babita Kumar @ Babita Devi vs Guddu Kumar @ Guddu Kumar Gupt on 25 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA MA No.85 of 2010 BABITA KUMARI @ BABITA DEVI, WIFE OF GUDDU KUMAR @ GUDDU KUMAR GUPTA RESIDENT OF BAKHTIYARPUR, P.O. AND P.S. BAKHTIYARPUR, DIST-PATNA AT PRESENT RESIDING AT VILLAGE- KARMA, P.S.-TILAIYA, DIST- KODARMA.....................RESPONDENT-APPELLANT. Versus GUDDU KUMAR @ GUDDU KUMAR GUPTA, S/O LATE LAT PRASAD, R/O BAKHTIYARPUR, P.O. AND P.S. BAKHTIYARPUR, DIST- PATNA..........................PETITIONER--RESPONDENT. -----------
05/ 25-Feb-2011 Heard the parties in respect of I.A. No. 1101/2011
along with I.A. No. 1433/2011. The prayer in the second I.A.
is for amending paragraph-2 of the other I.A. in which the
main prayer is to seek withdrawal of the appeal on the ground
that parties have made an agreement that they shall live
independentally and separately as per the situation prevailing
presently.
Learned counsel for the appellant prays to withdraw
this appeal. Counsel for the other side has no objection. This
M.A. is dismissed as withdrawn in the light of the prayer
made in I.A.1101/2001.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez