High Court Patna High Court - Orders

State Of Bihar vs Ram Subhag Singh &Amp; Anr on 24 September, 2010

Patna High Court – Orders
State Of Bihar vs Ram Subhag Singh &Amp; Anr on 24 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 FA No.721 of 1995

                                         STATE OF BIHAR
                                              Versus
                                     RAM SUBHAG SINGH & ANR
                                            -----------

20. 24.09.2010 The learned counsel for the respondents submitted

that he has already received Rs.1,14,000/- on 18.8.2007.

From perusal of the meme of appeal it appears that the

valuation of the appeal itself is Rs.1,14,696.51 paise.

Therefore, it appears that the appellant was already

deposited the amount and the same has been withdrawn by

the respondents. The learned counsel appearing on behalf of

the respondents submitted that interest part has not been

paid.

In view of the fact that substantial amount has

been paid to the respondent, the further proceeding in

Execution Case No. 12 of 1995 in the Court of 2nd

Subordinate Judge, Arrah shall remain stayed till the disposal

of this first appeal.

      S.S.                                      ( Mungeshwar Sahoo, J. )