High Court Patna High Court - Orders

Om Prakash Sah vs Smt.Sita Devi Pandey @ Sita De on 27 October, 2010

Patna High Court – Orders
Om Prakash Sah vs Smt.Sita Devi Pandey @ Sita De on 27 October, 2010
  IN THE HIGH COURT OF JUDICATURE AT PATNA
                 C.R. No.2187 of 2007
OM PRAKASH SAH, SON OF LATE SHIVNANDAN SAH,
RESIDENT OF VILLAGE-PAHARICHAK, P.S. AND P.O.
SONEPUR, DISTRICT-SARAN.
.........................DEFENDANT 1(A).......PETITIONER.

                        Versus

1. SMT.SITA DEVI PANDEY @ SITA DEVI, WIFE OF SRI
    SATYADEO PANDEY AND DAUGHTER OF LATE
    SARYUG      PANDEY,   RESIDENT     OF   VILLAGE-
    PAHARICHAK, P.O. AND P.S. SONEPUR, DISTRICT-
    SARAN, AT PRESENT RESIDENT OF 109/14B, NEHRU
    NAGAR, P.O. AND P.S. NEHRU NAGAR, DISTRICT-
    KANPUR-12(U.P.).
    ........................PLAINTIFF...OPPOSITE 1ST PARTY.
2. MAHESH PRASAD SAH,
3. RAJ KUMAR SAH,
4. SRAWAN KUMAR SAH,
5. SANJAY KUMAR SAH.
    SONS OF LATE SHIVNANDAN SAH
    O.P. NO.2 TO 5 ARE RESIDENT OF VILLAGE-
    PAHARICHAK, P.O. AND P.S. SONEPUR, DISTRICT-
    SARAN.
6. KAMLA DEVI, WIFE OF BRAJ KISHORE SAH AND
    DAUGHTER OF LATE SHIVNANDAN SAH, RESIDENT OF
    VILLAGE-FATEHPUR, P.O. AND P.S. DIGHWARA,
    DISTRICT-SARAN.
7. BIMLA DEVI, WIFE OF RAGHUNATH PRASAD SAH AND
    DAUGHTER OF LATE SHIVNANDAN SAH, RESIDENT OF
    PURANI BAZAR, TAMKUHI ROAD, P.O. AND P.S.
    DEWARIA, DISTRICT-DEWARIA(U.P.).
8. ANJU DEVI, WIFE OF RABINDRA SAH AND DAUGHTER
    OF LATE SHIVNANDAN SAH, RESIDENT OF
    KOTHREENA NARAON, P.O. AND P.S. JALALPUR,
    DISTRICT-SARAN.
9. CHANDA DEVI, WIFE OF HRIDAY SAH AND DAUGHTER
    OF LATE SHIVNANDAN SAH, RESIDENT OF MIRZAPUR,
    P.O. AND P.S. DIGHWARA, DISTRICT-SARAN.
    .........DEFENDANT 1(b) TO 1(i)..OPPOSITE 2ND PARTY
10. JAI PRAKASH SAH, SON OF LATE SHIV NANDAN SAH.
11. KARDHANI SAH,
12. GORAKH SAH,
                                        2




                 SONS OF LATE SATYANARAYAN SAH.
                 O.P. NO.10 TO 12 ARE RESIDENTS OF PAHARICHAK, P.O.
                 AND P.S. SONEPUR, DISTRICT-SARAN.
                 ..........DEFENDANTS 2 TO 4......OPPOSITE 3RD PARTY.
                 ...................................................OPPOSITE PARTIES
                                       -----------

3 27.10.2010 Heard Mr. Jitendra Kishore Verma, learned

counsel for the petitioner.

After some argument, learned counsel for the

petitioner seeks permission to withdraw this civil

revision to raise the points in issue in the civil revision in

an appeal in terms of Order XLIII Rule 1A read with

section 105 of the Code of Civil Procedure, if the suit is

decided against him and an appeal is preferred.

Permission is accorded.

Accordingly, this civil revision is dismissed

as withdrawn.

     SC                                          ( Dr. Ravi Ranjan, J.)