Patna High Court – Orders
State Of Bihar vs Ram Kishun Prasad Yadav on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.302 of 1998
STATE OF BIHAR
Versus
RAM KISHUN PRASAD YADAV
-----------
20. 15.09.2010 In view of the State Government Notification
No. 15/DLA Policy-Lok Adalat-03/03 1495/Rev., Patna, Dated
20.8.2010, wherein it has been decided to withdraw all the
appeals arising out of land acquisition whose valuation is
upto Rs.1,00,000/-, the learned G.A.-2 seeks permission to
withdraw this first appeal.
Permission is accorded.
Accordingly, this first appeal is dismissed as
withdrawn.
S.S. (Mungeshwar Sahoo,J.)