High Court Patna High Court - Orders

Upendra Kumar Singh & Anr vs S.B.I.Home Finance Limited & A on 27 July, 2011

Patna High Court – Orders
Upendra Kumar Singh & Anr vs S.B.I.Home Finance Limited & A on 27 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          FA No.94 of 2004
                      Upendra Kumar Singh & Anr
                                Versus
                    S.B.I.Home Finance Limited & A
                              -----------

07. 27.07.2011. This First Appeal has been listed under the

heading to be mentioned at the instance of the

appellant.

The learned counsel appearing on behalf of

the appellant submitted that the matter has

already been settled between the parties through

Mega Lok Adalat and the appellant has already

deposited the amount dues to the Bank which was

agreed before the Mega Lok Adalat.

In such view of the matter, the learned

counsel for the appellant seeks permission to

withdraw this First Appeal. Permission is accorded.

Accordingly, this First Appeal is dismissed as

withdrawn.

Sanjeev/- (Mungeshwar Sahoo,J.)