IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2187 of 2007
OM PRAKASH SAH, SON OF LATE SHIVNANDAN SAH,
RESIDENT OF VILLAGE-PAHARICHAK, P.S. AND P.O.
SONEPUR, DISTRICT-SARAN.
.........................DEFENDANT 1(A).......PETITIONER.
Versus
1. SMT.SITA DEVI PANDEY @ SITA DEVI, WIFE OF SRI
SATYADEO PANDEY AND DAUGHTER OF LATE
SARYUG PANDEY, RESIDENT OF VILLAGE-
PAHARICHAK, P.O. AND P.S. SONEPUR, DISTRICT-
SARAN, AT PRESENT RESIDENT OF 109/14B, NEHRU
NAGAR, P.O. AND P.S. NEHRU NAGAR, DISTRICT-
KANPUR-12(U.P.).
........................PLAINTIFF...OPPOSITE 1ST PARTY.
2. MAHESH PRASAD SAH,
3. RAJ KUMAR SAH,
4. SRAWAN KUMAR SAH,
5. SANJAY KUMAR SAH.
SONS OF LATE SHIVNANDAN SAH
O.P. NO.2 TO 5 ARE RESIDENT OF VILLAGE-
PAHARICHAK, P.O. AND P.S. SONEPUR, DISTRICT-
SARAN.
6. KAMLA DEVI, WIFE OF BRAJ KISHORE SAH AND
DAUGHTER OF LATE SHIVNANDAN SAH, RESIDENT OF
VILLAGE-FATEHPUR, P.O. AND P.S. DIGHWARA,
DISTRICT-SARAN.
7. BIMLA DEVI, WIFE OF RAGHUNATH PRASAD SAH AND
DAUGHTER OF LATE SHIVNANDAN SAH, RESIDENT OF
PURANI BAZAR, TAMKUHI ROAD, P.O. AND P.S.
DEWARIA, DISTRICT-DEWARIA(U.P.).
8. ANJU DEVI, WIFE OF RABINDRA SAH AND DAUGHTER
OF LATE SHIVNANDAN SAH, RESIDENT OF
KOTHREENA NARAON, P.O. AND P.S. JALALPUR,
DISTRICT-SARAN.
9. CHANDA DEVI, WIFE OF HRIDAY SAH AND DAUGHTER
OF LATE SHIVNANDAN SAH, RESIDENT OF MIRZAPUR,
P.O. AND P.S. DIGHWARA, DISTRICT-SARAN.
.........DEFENDANT 1(b) TO 1(i)..OPPOSITE 2ND PARTY
10. JAI PRAKASH SAH, SON OF LATE SHIV NANDAN SAH.
11. KARDHANI SAH,
12. GORAKH SAH,
2
SONS OF LATE SATYANARAYAN SAH.
O.P. NO.10 TO 12 ARE RESIDENTS OF PAHARICHAK, P.O.
AND P.S. SONEPUR, DISTRICT-SARAN.
..........DEFENDANTS 2 TO 4......OPPOSITE 3RD PARTY.
...................................................OPPOSITE PARTIES
-----------
3 27.10.2010 Heard Mr. Jitendra Kishore Verma, learned
counsel for the petitioner.
After some argument, learned counsel for the
petitioner seeks permission to withdraw this civil
revision to raise the points in issue in the civil revision in
an appeal in terms of Order XLIII Rule 1A read with
section 105 of the Code of Civil Procedure, if the suit is
decided against him and an appeal is preferred.
Permission is accorded.
Accordingly, this civil revision is dismissed
as withdrawn.
SC ( Dr. Ravi Ranjan, J.)