High Court Patna High Court - Orders

Ashok Kumar vs Santosh Kumar Tekriwal on 14 July, 2008

Patna High Court – Orders
Ashok Kumar vs Santosh Kumar Tekriwal on 14 July, 2008
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       C.R. No.1010 of 2008
                            ASHOK KUMAR
                               Versus
                      SANTOSH KUMAR TEKRIWAL
                            -----------

2 14.07.2008 Heard counsel for the parties.

After some arguments counsel for the

petitioner seeks permission to withdraw this

application.

Counsel for the petitioner submits that

this Court may direct to transfer of this case

to any other Court. In the opinion of this

Court, such prayer of the petitioner in the

first instance has to be made before the

District Judge, Patna who having taken into

consideration the facts mentioned by the

petitioner would definitely pass an appropriate

order. In the event, the petitioner would

still have any grievance against such order he

will definitely be at liberty to move this

Court i.e. if such a prayer of the petitioner

is rejected by the learned District Judge,

Patna.

With the aforesaid observation this

application is dismissed as withdrawn, as

prayed for.

BCJ                                                     (Mihir Kumar Jha, J.)
 -2-