IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.782 of 2008
MOST.MAHARANI DEVI, widow of Late Jageshwar Yadav,
resident of village - Turibuzurg, P.S. Magadh University, at
present residing at village - Amma, P.S. Bodh Gaya, P.O. Bodh
Gaya, District - Gaya
...... Plaintiff .. Opposite Party ... Petitioner
Versus
1. JAGDISH YADAV, S/o Late Boudh Yadav,
2. Bishundhari Yadav, S/o Late Hari Yadav
3. Ram Kishun Yadav, S/o Late Mukhlal Yadav
4. Kali Yadav, S/o Late Dasain Yadav
All resident of village Rampur, P.S. Bodh Gaya,
District Gaya
...... Defendants .. Applicants ... Opposite Parties
-----------
For the petitioner : Mr. S. Azimul Haque, Advocate
—–
4 24.11.2010 In view of the earlier order dated 23.3.2009
passed by a Bench of this Court in I.A. No. 1338 of
2009, while dismissing the concerned interlocutory
application with observation that the petitioner will be
at liberty to make a prayer before the court below for
consideration of the limitation matter first while
examining the matters on merit, learned counsel seeks
permission to withdraw this civil revision to make such
prayer before the Court below as per the observation
of this Court.
Permission is accorded.
2
Accordingly, this civil revision is dismissed as
withdrawn.
Spd/- ( Dr. Ravi Ranjan, J.)