Allahabad High Court
Shayama Charan vs Smt. Krishna Devi & Another on 21 July, 2010
Court No. - 40 Case :- FIRST APPEAL No. - 108 of 1992 Petitioner :- Shayama Charan Respondent :- Smt. Krishna Devi & Another Petitioner Counsel :- Navin Sinha,Vipin Sinha Respondent Counsel :- Nagendra Kumar Hon'ble Satya Poot Mehrotra,J.
Hon’ble Shyam Shankar Tiwari,J.
Miss. Manisha Ambwani, holding brief for Sri Vipin Sinha, learned counsel
for the appellant states that as the as the matter has already been settled
between the parties out-side the Court, the appellant does not want to press
the Appeal, and the same may be dismissed as not pressed.
In view of the statement made above, the Appeal is dismissed as not
pressed.
Interim order, if any, stands vacated.
It is made clear that no liberty is being granted to the appellant to file a
fresh Appeal on the same cause of action.
Order Date :- 21.7.2010
aks