Patna High Court – Orders
Md. Firoz vs Md. Aziz &Amp; Ors on 1 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.900 of 2008
MD. FIROZ
Versus
MD. AZIZ & ORS
-----------
2 1.7.2008 Heard Counsel for the petitioner.
The impugned order refusing amendment of a
written statement on a ground that admission already
made by the defendant/petitioner is now sought to be
withdrawn by the proposed amendment, does not seem to
be vitiated by any material irregularity or jurisdictional
error and accordingly, this application is dismissed.
Rsh ( Mihir Kumar Jha, J.)