High Court Jharkhand High Court

Shohan Lal Viswakarma vs Jamda Birua on 24 March, 2011

Jharkhand High Court
Shohan Lal Viswakarma vs Jamda Birua on 24 March, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         I.A. No. 2195 of 2010
                                     In
                         M.A. No. 371 of 2008

       Shohan Lal Viswakarma                                      ...... Appellant
                                     Versus 
       Jamuda Birua                                       ...... Respondent
                                   ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                   ­­­­­­­­­
       For the Appellant                   :  Mr. Samir Kumar Lall, Advocate
       For the Respondent                  :  Mr. Girish Mohan Singh, Advocate
                                   ­­­­­­­­­
                     th
        05/Dated: 24    March, 2011
                                         

       1.

   Learned counsels for both sides submitted that the M.A. No. 371 of 2008 
has   already   been   dismissed   vide   order   dated   7th  September,   2009   and, 
therefore,  the   respondent  has   preferred  the  interlocutory  application   being 
I.A.   No.   2195   of   2010   for   withdrawal   of   the   amount   deposited   by   the 
appellant under Section 140 of the Motors Vehicle Act before this Court is 
now   required   to   be   paid   to   the   respondent,   who   has   preferred   the 
interlocutory application.

2.    Looking to the facts and circumstances of the case and also looking to the 
fact that M.A. No. 371 of 2008 has already been dismissed, I hereby direct the 
Registry   of   this   Court   to   pay   sum   of   Rs.   25,000/­   (Rupees   Twenty   Five 
Thousand)   to   the   applicant   of   this   interlocutory   application   (who   is 
respondent in M.A. No. 371 of 2008) by account payee cheque after receiving 
the   acknowledgment   of   the   said   amount   and   after   proper   verification   of 
identity of the person.

3.   I.A. No. 2195 of 2010 is allowed and disposed of.

                          (D.N. Patel, J.)
Ajay