High Court Patna High Court - Orders

Jawahar Choudhary vs Tilakdhari Choudhary &Amp; Ors on 24 November, 2010

Patna High Court – Orders
Jawahar Choudhary vs Tilakdhari Choudhary &Amp; Ors on 24 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.755 of 2008
                    JAWAHAR CHOUDHARY, Son of Tunni Choudhary,
                    Resident of Mohalla Alam Ganj, P.S. Bihar, District
              Nalanda, at present resident at katraper, P.S. Laheri,
              District Nalanda
                                  ... Defendant ... Respondent .. Petitioner
                                           Versus
              TILAKDHARI CHOUDHARY & ORS ..... Opposite Parties

                                         -----------

For the petitioner : Mr. Khatima Raza, Advocate

—-

2 24.11.2010 Mr. Khatima Raza, Advocate, appears for the

petitioner and submits that this civil revision has been

preferred against the order dated 17.3.2008 passed by the

Additional District Judge, F.T.C. III, Nalanda at

Biharsharif in Title Appeal No. 13 of 1988, whereby the

question of maintainability of the appeal has been

decided against this petitioner. It is further submitted

that during the pendency of this civil revision the

aforesaid Title Appeal No. 13 of 1988 has finally been

disposed of and thereafter against the judgment and

decree passed in aforesaid title appeal, a second appeal

has been preferred. Thus, it is submitted that this civil

revision, which was filed against an order passed by

the appellate Court during the pendency of the aforesaid
2

appeal, has now become infructuous.

In above view of the matter, learned counsel for

the petitioner seeks permission to withdraw this civil

revision.

Permission is accorded.

Accordingly, this civil revision application is

dismissed as withdrawn.

Spd/-                             ( Dr. Ravi Ranjan, J.)