IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.486 of 2009
SUSHIL KUMAR SHARMA, son of late Sant Bihari Sharma, resident of village -
Rajendra Path, P.S. - Siwan Town, District - Siwan.
--------------- Opp. Party/Appellant.
Versus
1. AMNA KHATOON, wife of Abdul Rauf, resident of Nijam Chak, P.S. - Dighwara,
District - Siwan.
----------------- Applicant/Respondent.
2. Branch Manager, Oriental Insurance Company, Siwan.
------------- Opp. Party/Respondent.
-------
06. 06.07.2010 Heard learned counsel for the appellant and learned
counsel for the respondents.
After some argument, learned counsel for the
appellant seeks permission to withdraw this appeal and further
undertakes to make payment due to the claimant respondent
no.1 within two months with entire interest as awarded by the
claim tribunal till date of actual payment.
Accordingly, this appeal stands dismissed as
withdrawn. Simultaneously, the amount deposited as statutory
amount at the time of filing of this appeal Rs. 25,000/- be
transmitted to the court below through a demand draft in the
name of respondent no.1, the claimant, towards payment of
compensation.
Rajeev/
(Akhilesh Chandra, J.)