W.P. No.2640/2008
26.7.2010
Shri Ashok Lalwani, counsel for the petitioner.
Shri R.K. Verma, counsel for respondent Nos. 1 to
5.
At the outset, learned counsel for the petitioner
submitted that he may be permitted to withdraw the
petition, in which he has challenged the order dated
21.1.2008 by Additional Judge to the Court of First
Additional District Judge, Bhopal in Civil Suit No. 322
A/2006 with liberty to amend the pleadings as has
been directed by order dated 21.1.2008. Prayer is
allowed.
In view of aforesaid, this petition is dismissed as
withdrawn with liberty as prayed.
(KRISHN KUMAR LAHOTI) (SANJAY YADAV)
J U D G E J U D G E
Vivek Tripathi