IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.755 of 2008
JAWAHAR CHOUDHARY, Son of Tunni Choudhary,
Resident of Mohalla Alam Ganj, P.S. Bihar, District
Nalanda, at present resident at katraper, P.S. Laheri,
District Nalanda
... Defendant ... Respondent .. Petitioner
Versus
TILAKDHARI CHOUDHARY & ORS ..... Opposite Parties
-----------
For the petitioner : Mr. Khatima Raza, Advocate
—-
2 24.11.2010 Mr. Khatima Raza, Advocate, appears for the
petitioner and submits that this civil revision has been
preferred against the order dated 17.3.2008 passed by the
Additional District Judge, F.T.C. III, Nalanda at
Biharsharif in Title Appeal No. 13 of 1988, whereby the
question of maintainability of the appeal has been
decided against this petitioner. It is further submitted
that during the pendency of this civil revision the
aforesaid Title Appeal No. 13 of 1988 has finally been
disposed of and thereafter against the judgment and
decree passed in aforesaid title appeal, a second appeal
has been preferred. Thus, it is submitted that this civil
revision, which was filed against an order passed by
the appellate Court during the pendency of the aforesaid
2
appeal, has now become infructuous.
In above view of the matter, learned counsel for
the petitioner seeks permission to withdraw this civil
revision.
Permission is accorded.
Accordingly, this civil revision application is
dismissed as withdrawn.
Spd/- ( Dr. Ravi Ranjan, J.)