1.....
W.P.5793 of 2010
8.9.2010
Shri Pranay Verma, Counsel for the petitioners.
This petition is directed against an order dated
1.
2.2010 in civil Suit No.387-A/2003 by the Civil Judge, Class
I, Teothar by which petitioners application under Order 13
Rule 10 CPC to summon the original record from Tahsildar to
confront the plaintiff Tulsidas in respect of the signatures on
original was rejected.
On being raised a quarry whether the statement of
Tulsidas is over or not, learned counsel for the petitioners
submitted that his statement is complete.
After arguing thematter, learned counsel for the
petitioner submitted that he may be permitted to withdraw
this petition with liberty to raise the grounds which is raised
in this petition in an appeal incase such exigency arises.
Prayer allowed.
This petition is dismissed as withdrawn with liberty as
prayed.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
vj