IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2262 of 2007
Jai Prakash Prasad, son of Manbodh Prasad, resident of
Mohalla Sahebganj, Sonarpatti, P.S. Chapra, Town,
district Saran - Plaintiff/Petitioner.
Versus
1. Bharath Ji
2. Shatrughan Ji
3. Shankar Ji
Sons of Chedi Prasad, residents of Mohalla Sahebganj,
Sarkari Bazar, P.S. Chapra Town, District- Saran.
4. Shanti Devi D/O Chedi Prasad w/o Amarnath , resident
of Mohalla Dabigawan, P.S. Chapra Town, District Saran.
5. Malti Devi D/O Chhedi Prasad W/O Bishmohan Prasad,
resident of village Raxsol, P.S. Raxsol, District East
Champaran, at present resident at Mohalla Sahebganj (
Sarkari Bazar) P.S. Chapra Town District Saran -
Defendants/Opp.Ps. Ist set.
6. Surya Prakash Prasad
7. Bitan Prasad
8. Jitendra Prasad
9. Mithilesh Prasad
10. Satya Prakash Pd.
11. Kishun Devi W/O Manbodh Prasad, all resident of
Mohalla Sahebganj Sonar Patti, P.S. Chapra Town, Distt.
Saran - Defendants/ Opp. Party 2nd Set.
-----------
3/ 16-12-2010 Mr. Vinay Kirti Singh, learned counsel for the
petitioner submits that during the pendency of the present
civil revision application, the main Title Suit No. 117 of
1991, filed by the petitioner has itself been dismissed on
merit. Against the aforesaid judgment and decree of
dismissal the petitioner has preferred a title appeal before
the learned District Judge, which is still pending.
In that view of the matter, learned counsel for the
petitioner seeks permission to withdraw this civil revision
application with a liberty to raise issues involved in the
present application in that title appeal.
2
Permission is accorded.
The present civil revision application is dismissed
as withdrawn with a liberty to raise the issues herein in
the aforesaid title appeal before the learned appellate
court.
( Birendra Prasad Verma, J.)
BTiwary/