IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.656 of 1991
STATE OF BIHAR THR COLLECTOR
Versus
BABU LAL CHOUDHARY
-----------
10. 13.12.2010. The learned G.A.6 appearing on behalf of
the appellant-State of Bihar seeks permission to
withdraw this First Appeal in view of the
Notification No.15/DLA Policy-Lok Adalat-03/03-
1495/Rev., Patna dated 20.08.2010 issued by the
State Government as the valuation of the Appeal is
only Rs.32,193.51/- and arises out of land
acquisition matter.
Accordingly, the prayer of the learned
counsel for the appellant is allowed and this First
Appeal is dismissed as withdrawn.
Sanjeev/- (Mungeshwar Sahoo,J.)