High Court Patna High Court - Orders

Rajesh Kumar Choudhry @ Raju vs Swati Devi @ Pinki on 17 February, 2011

Patna High Court – Orders
Rajesh Kumar Choudhry @ Raju vs Swati Devi @ Pinki on 17 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          MA No.500 of 2009
                 RAJESH KUMAR CHOUDHRY @ RAJU
                               Versus
                        SWATI DEVI @ PINKI
                              -----------

14/ 17.02.2011 Rajesh Kumar Choudhary @ Raju, appellant

has appeared in person. He submits that even after receiving

the entire amount of Rs.5,00000/- (five lacs) as per terms of

the agreement, the respondent has not withdrawn the

criminal case pending before learned Judicial Magistrate,

Samastipur.

From the order passed on 27.01.2011, it appears

that one week’s time was granted to the respondent to

disclose the latest development in respect of withdrawal of

the criminal case by her through an affidavit otherwise she

was to be present in Court with an explanation for violating

the undertaking given to this Court. On 10th February, 2011

at the instance of counsel for the respondent, the matter was

to be listed on 14th February, 2011. When the matter has

been taken up today, the appellant has made the aforesaid

submission.

Because of call of abstention from work given

to the lawyers by the Bihar State Bar Council, nobody
2

appears on behalf of the respondent.

In that view of the matter this case is adjourned

for one week. List it on 24th February, 2011.

It is expected that the respondent shall either

withdraw the case before the next date or shall be personally

present in Court with the explanation.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
Kundan