Patna High Court – Orders
Ramnandan Singh vs Naresh Singh &Amp; Ors on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1346 of 2007
RAMNANDAN SINGH, SON OF LATE JALIM SINGH,
RESIDENT OF VILLAGE-SARAIYAN, P.S. RANITALAB,
DISTRICT-PATNA.
................................................PLAINTIFF/PETITIONER.
Versus
1. NARESH SINGH, SON OF LATE BABU MATHURA
SINGH.
2. MADAN SINGH.
3. SAJAN SINGH.
4. RATAN SINGH.
5. SANJAY SINGH.
ALL ARE SONS OF NARESH SINGH.
6. MANOJ SINGH.
7. SANOJ SINGH.
BOTH SONS OF MADAN SINGH.
8. SURESH SINGH, SON OF LATE BABU MATHURA
SINGH.
9. BINOD SINGH.
10. LALLAN SINGH.
BOTH SONS OF SURESH SINGH.
11. SUDHIR SINGH.
12. BALBIR SINGH.
SONS OF LALLAN SINGH.
ALL ARE RESIDENT OF VILLAGE-SARAIYAN, P.S.
RANTITALAB, DISTRICT-PATNA.
..............................DEFENDANTS/OPPOSITE PARTIES.
----------
For the Petitioner: M/s. Pankaj Sharma and Deepak Kumar,
Advocates.
———
4. 27.8.2010. After some argument, learned counsel for the
petitioner seeks permission to withdraw this Civil Revision.
Permission is accorded.
-2-
This Civil Revision is dismissed as withdrawn.
(Dr. Ravi Ranjan,J)
P.S.