IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2077 of 2009
CHANDRADEO SINGH son of Babu Lal Singh, resident
of village Hadsar Pergana Bal, Police Station Daraunda,
District Siwan, ... ... Defendant/Petitioner
Versus
HARE RAM SAH & ORS. ... Opposite Parties
For the Petitioner: Mr. Sarvadeo Singh, Advocate
-----------
2 13.08.2010 Heard learned counsel for the petitioner.
After some argument, learned counsel for the
petitioner seeks permission to withdraw this civil revision.
However, it is submitted that since the plaint has
been amended the defendant-petitioner has also got a right
either for filing a petition for amendment in his written
statement or for filing additional written statement with
regard to the amendment which has been brought in the plaint
and also to raise the question of maintainability of the suit.
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withdrawn.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 the leave of the court concerned either
for filing additional written statement or for amendment in his
existing written statement with regard to amended part of the
plaint and also raising a question of maintainability of the suit
2
in view of the statement made in the amended plaint. If such
petitions are filed, the court concerned should consider and
dispose of the same in accordance with law.
SC ( Dr. Ravi Ranjan, J.)