W.P. No.9115/ 2010
11.8.2010
Shri Dileep Singh Rathore, counsel for the petitioner.
This petition is directed against an order dated 18.5.2010
passed by IV Additional Judge to the Court of First Civil Judge
Class-II, Tikamgarh in Civil Suit No.7A/2009 by which petitioner’s
prayer for examination of the disputed documents by handwriting
expert in respect of thumb impression alleged to be of the
petitioner, was declined.
After arguing the matter, learned counsel for the petitioner
seeks withdrawal of this petition with liberty to raise the grounds
which are raised in this petition in an appeal, if the exigency arises
by the petitioner in this regard.
Prayer is allowed.
This petition is dismissed as withdrawn with the aforesaid
liberty, with no order as to costs.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
DV