IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.446 of 2010
AMLENDU KUMAR CHOUDHARY son of late
Bijendra Kumar Choudhary, resident of village Maholia,
Police Station Ashok Paper Mill, District Patna, ... .....
.....Plaintiff/Petitioner
Versus
1. RAMSHANKAR CHOUDHARY
2. Ram Chandra Choudhary,
Both sons of late Raghubir Choudhary,
3. Nilu Choudhary,
4. Golaa Choudhary,
Both sons of Ram Prakash Choudhary,
All residents of village Majholia,
Police Station Ashok Paper Mill, District
Patna, ... .....
Opp.Parties/Opp. Parties
For the Petitioner:Mr.Baidya Nath Thakur,Advocate
-----------
3 13.08.2010 Heard learned counsel for the petitioner.
After some argument, learned counsel for
the petitioner seeks permission to withdraw this civil
revision.
Permission is accorded.
As a result, this civil revision is dismissed
as withdrawn.
However, this order will not come in the
way of the petitioner in taking all the points involved in
this civil revision as grounds in appeal, if the suit is
dismissed against him and an appeal is preferred
against such order, in view of the provision as
2
contained in Order XLIII Rule 1A of the Code of Civil
Procedure.
SC ( Dr. Ravi Ranjan, J.)