High Court Patna High Court - Orders

The State Of Bihar vs Chamari Singh on 6 December, 2010

Patna High Court – Orders
The State Of Bihar vs Chamari Singh on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               FA No.405 of 2001

                                  THE STATE OF BIHAR
                                         Versus
                                    CHAMARI SINGH
                                       -----------

7. 06.12.2010 The learned AC to Standing Counsel – 5 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 as the valuation of this first

appeal is only Rs.62,887.00 and it arises out of land acquisition

matter. The permission is accorded.

Accordingly, this first appeal is dismissed as

withdrawn.

( Mungeshwar Sahoo, J)
S.S.