Allahabad High Court
Uttar Pradesh Rajya Sarak Parivahan ... vs Rita Devi on 14 December, 2019
Author: Saurabh Lavania
Bench: Saurabh Lavania
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Before National Lok Adalat, High Court of Judicature at Allahabad, Lucknow Bench Case :- FIRST APPEAL FROM ORDER No. - 128 of 2013 Appellant :- Uttar Pradesh Rajya Sarak Parivahan Nigam Throu Its R.M. Respondent :- Rita Devi Counsel for Appellant :- Ritesh Kumar Singh,Akhilesh Kumar Srivastava,J.B. Singh Hon'ble Saurabh Lavania,J.
1. The authorized representative of U.P.S.R.T.C., identified by Sri Akhilesh Kr. Srivastava, Advocate is present and has submitted an application requesting for dismissal of appeal as withdrawn/not pressed. The contents of application read as under:
"1. This appeal when instituted had certain arguable issues but during pendency and the subsequent judgments of Apex Court as well as this Court, have covered those issues by deciding matters against appellant and no more arguable issue is now surviving, hence appellant finds no reason to continue with this appeal and is giving consent for dismissal of appeal as not pressed.
2. The appellant has moved this application by his/her free consent and without any coercion/ pressure of any kind.
3. The whole decretal amount if not already paid shall be paid within two months from today.
4. Amount deposited at the time of filing of appeal, if not already remitted to Court below, be remitted forthwith and may be allowed to be withdrawn by respondent.
5. It is respectfully prayed that the appeal may be dismissed as withdrawn/not pressed.
6. This withdrawal shall not affect any right to contest in any other cross appeal arising out of same issue."
2. In view of above, appeal stands dismissed as withdrawn/not pressed.
3. The record of Tribunal, if received, shall be remitted forthwith.
(Shikha Srivastava, Adv.) (Hon'ble Saurabh Lavania, J.) Order Date :- 14.12.2019 Vinay/-