1.....
W.P.16601 of 2010
03.12.2010
.
Shri Atul Nema, Counsel for the petitioner.
At the outset, learned counsel for the petitioner
submitted that against the remand order Annexure P-1, a
miscellaneous appeal is provided under Order 43 Rule 1 CPC
before this Court so he may be permitted to withdraw this
petition with liberty to file Miscellaneous Appeal.
It is further submitted that for filing M.A., petitioner be
returned the certified copy of the order Annexure P-1. Prayer
is just and proper. It is allowed.
Petitioner is permitted to withdraw this petition with
liberty to challenge the order in M.A. Office to return
certified copy of the order Annexure P-1 if petitioner appears
in the office alongwith the Photostat copy of the order which
shall be retained on record.
C.C.as per rules.
(Krishn Kumar Lahoti) (Smt. Sushma Shrivastava)
JUDGE JUDGE
vj