IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.71 of 2001
STATE OF BIHAR
Versus
JANKI DEVI
-----------
8. 26.10.2010 Perused the office note dated 25.10.2010. The
deficit court fee filed by the appellant is accepted.
The learned AC to SC 5 namely Sri Vinod
Kumar seeks permission to withdraw this first appeal in
view of the State Government Notification No. 15/DLA
Policy-Lok Adalat-03/03 1495/Rev., Patna dated
20.8.2010. Since the valuation of the appeal is
Rs.18,053.55 paise only, the prayer is allowed.
This first appeal is dismissed as withdrawn.
( Mungeshwar Sahoo, J.)
S.S.