IN THE HIGH COURT OF JHARKHAND AT RANCHI
F.A. No. 51 of 2007
with
F.A.No. 50 of 2007
Gyan Vijay Nath Choubey Vrs. Kiran Choube
CORAM: THE HON'BLE CHIEF JUSTICE
THE HON'BLE MR.JUSTICE D.N.PATEL
------
For the Appellant : M/s M.S.Anwar,Sr.Adv. & K.S.Nanda
For the Respondent : Mr.Rana S.Singh
....
16/ 18.3.2011
Both the parties have compromised their matter. In consideration
thereof, the husband has paid an amount of Rs.5.00 lacs through different bank
drafts, which have been detailed in the receipt. Let it be kept on record.
The parties have agreed to live separately and as already observed,
that order is kept intact and their marriage stands dissolved. They have also
settled their other disputes and all litigations pending in between them will not be
pursued and will get them decided, as not pressed and for the said purpose they
will file the necessary documents before the court concerned.
Both the appeals stand disposed of.
( Bhagwati Prasad,C.J.)
( D.N.Patel, J.)
G.Jha/