High Court Patna High Court - Orders

United India Insurance Company vs Tigiya Devi & Ors on 14 July, 2011

Patna High Court – Orders
United India Insurance Company vs Tigiya Devi & Ors on 14 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          MA No.478 of 2008
           The United India Insurance Company Limited, through
           its Divisional Manager, (Divisional Office), A.N.
           Road, P.S. Kotwali, District Gaya.
                   ...                     ...  Appellant.
                                Versus
      1.   Tigiya Devi , w/o Suresh Manjhi,
      2.   Suresh Manjhi, S/o Late Aklu Manjhi, Both are Resident
           of village Kusumhar, P.S. Wazirganj, District Gaya.
      3.   Narendra Prasad Singh S/o Krishna Deo Singh, Resident
           of village Chawar, P.S. Wazirganj, District Gaya.
                   ...                     ...  Respondents.
                             -----------

10. 14.7.2011. Heard learned counsel for the

appellant.

In view of the fact that in the

main claim case by order dated 18.3.2011,

the owner of the vehicle has been directed

to compensate the claimant, the appellant

does not want to press this appeal.

Accordingly, he has prayed for withdrawal

of the appeal.

The appeal stands dismissed as

withdrawn.

The statutory amount deposited by

the appellant, while filing of the appeal,

is directed to be refunded to the

appellant.

N.H./ ( Rakesh Kumar,J.)