IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Appeal No.634 of 2008
Rajesh Chaudhary
Versus
Mst.Nitu@Guria Devi & Ors
----------------------------------
4 12-10-2011 Learned counsel for the appellant very fairly
submits that the required amount of Rs. 3,000/- has not
been deposited with the Registrar General, as required
by order dated 10-2-2010. He submits that the money
was not deposited and, therefore, no notice could be
issued to the respondents for purpose of compromise
because the respondent wife has started living with the
appellant. He prays to withdraw this Miscellaneous
Appeal.
In view of aforesaid facts, this appeal is
dismissed as withdrawn.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-