IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.945 of 2008
GEETA DEVI @ GITA DEVI & ANR
Versus
SUSHILA DEVI & ANR
-----------
2 4/7/2008 Heard counsel for the petitioners.
After some argument, learned counsel for
the petitioners seeks permission to withdraw this
application.
This application is accordingly dismissed
as withdrawn with a liberty to the petitioners to
approach before the court below to frame specific
issue with regard to unsound mind of plaintiff
no.2.
It is observed that in case such
application is filed, the court below will
consider the same in the light of its own findings
recorded in the impugned order.
( Mihir Kumar Jha, J. )
Abhay Kumar