Rajasthan High Court
Lal Chand Gupta vs Smt Manju Devi And Another on 3 August, 2011
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN JAIPUR BENCH, JAIPUR ORDER S.B. Civil Execution First Appeal No. 8/2010 Lalchand Gupta Vs. Smt. Manju Devi & Another. DATE OF ORDER: 03.08.2011 HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN Mr. Tarun Jain, for the appellant. Mr. V.K. Tamoliya, for the respondents.
	Learned counsel for the appellant seeks permission to withdraw this execution first appeal.
Learned counsel for the respondents has no objection.
Execution first appeal as well as stay application both are, accordingly, dismissed as withdrawn.
(NARENDRA KUMAR JAIN),J.
	Manoj,
S.No.C.1