IN THE HIGH COURT OF JHARKHAND AT RANCHI
C. R. No. 16 of 2008
Jawahar Lal Prasad ..... Petitioner
Versus
Smt. Pyari Devi ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. R.C.P.Sah
For the O.P - Mr. Manoj Kumar
-----
3/15.9.2011
On being faced with the situation that the decree of learned Court below has
been passed on the grounds mentioned under Section 11(1) (c), (d) & (e) respectively
of the Jharkhand Building (Lease, Rent & Eviction) Control Act, 2000 and the said
decree does not come within the ambit of Section 14 of the said Act and the revision is
not the proper Forum to challenge the said decree, learned counsel for the petitioner
seeks permission to withdraw this civil revision in order to approach appropriate Forum.
Permission, as sought for, is granted.
This civil revision is, accordingly, dismissed as withdrawn.
S.K (NARENDRA NATH TIWARI, J)