IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11510 of 2010
1. HEZAQUAT HUSSAIN S/O LATE FASIHUDDIN R/O MAUNA, P.O.- TARAON, P.S.-
NASRIGANJ, DISTT.- ROHTAS
2. FURQUAN AHMED S/O LATE FASIHUDDIN R/O MAUNA, P.O.- TARAON, P.S.-
NASRIGANJ, DISTT.- ROHTAS
3. MASIHUDDIN @ FUNNAN S/O LATE FASIHUDDIN R/O MAUNA, P.O.- TARAON,
P.S.- NASRIGANJ, DISTT.- ROHTAS
4. MAFOOZ ALAM @ CHUNNAN S/O LATE FASIHUDDIN R/O MAUNA, P.O.- TARAON,
P.S.- NASRIGANJ, DISTT.- ROHTAS
Versus
1. SADAQUAT HUSSAIN S/O FASAHAT HUSSAIN R/O MAUNA, P.O.- TARAON, P.S.-
NASRIGANJ, DISTT.- ROHTAS, AT PRESENT RESIDING AT PARK VIEW APARTMENT,
MOHALLA- SALIMPUR, P.O.- KADAMKUAN, P.S.- GANDHI MAIDAN, DISTT.- PATNA
-----------
2. 27.01.2011 Heard learned Counsel for the petitioners.
Learned Counsel for the petitioners reserving his right on other
grounds with regard to the order dated 28.5.2010 submits that the order
sheet is erroneous when it states that all documents produced by the
plaintiff-respondent were public documents which are marked as
exhibits. He submits that all of them are not public documents.
If there is an error in the recital of the order sheet of the court,
the remedy for the aggrieved lies in moving the court concerned itself
first whereafter the matter may fall for appropriate consideration by the
superior court.
In that view of the matter leave is sought to withdraw this
application to avail remedies before the court below itself which passed
the order dated 28.5.2010.
This writ application is accordingly dismissed as withdrawn.
Snkumar/- (Navin Sinha,J.)