IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.26 of 2010
BIBHA BHARTI
Versus
UDAY KUMAR
-----------
10/ 25.04.2011 When the arguments of both the sides started
then after intervention they prima facie agreed that
Rs.2,00000/- (two lacs) as directed by the court below
should be paid to the appellant, Bibha Bharti through bank
draft.
In view of the consent of both the sides the
case is adjourned on 19th May, 2011, on that date the
respondent will come up with a bank draft of Rs.2,00000/-
(two lacs) in favour of the appellant. Rest order will follow
later. On that date, it is suggested to the appellant by this
Court that she must be present in the Court to receive the
bank draft.
List this case on 19.05.2011 under top five
cases.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
Kundan