IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12460 of 2011
Jitendra Mishra & Anr
Versus
Sita Devi & Ors
----------------------------------
02. 04.08.2011 After some argument, the learned counsel for
the petitioner submitted that in fact, in view of Order 21
Rule 103 of the Code of Civil Procedure, the impugned
order passed by Court below is to be treated as decree
and, therefore, he may be permitted to withdraw this
application with liberty to file appeal before appropriate
forum.
In view of the submission of the learned
counsel for the petitioner, he is permitted to withdraw this
application to enable him to file appropriate appeal before
appropriate forum according to law.
Accordingly, this writ application is dismissed
as withdrawn.
Saurabh ( Mungeshwar Sahoo, J.)