High Court Patna High Court - Orders

Kailash Prasad vs Raghunath Saran &Amp; Anr on 11 July, 2008

Patna High Court – Orders
Kailash Prasad vs Raghunath Saran &Amp; Anr on 11 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               C.R. No.676 of 2006
                               KAILASH PRASAD
                                     Versus
                           RAGHUNATH SARAN & ANR
                                    -----------

2 11.7.2008 After some arguments, Counsel for the petitioner seeks permission

to withdraw this application in view of the fact that the Court below has in

the same order itself first part has debarred the petitioner by striking off his

defence against ejectment in view of non-compliance of the order under

Section 15 of the Act.

Counsel for the petitioner further submits that unless that part of

order is set aside, he cannot effectively maintain his present civil revision

application against the second part of the order refusing amendment in his

written statement. He therefore seeks permission to withdraw this

application with a liberty that if his prayer for striking off his defence is

modified/recalled/set aside by a competent Court, he may be allowed to file

his fresh civil revision application against the second part of the order.

This Court without expressing any opinion on such submission of

the Counsel of the petitioner would accord leave to withdraw his application

with the aforementioned liberty.

Accordingly, this application is permitted to be withdrawn.

Rsh                                                                          (Mihir Kumar Jha, J.)