High Court Madhya Pradesh High Court

Ratan Singh vs Chandar Singh Parmar on 30 November, 2010

Madhya Pradesh High Court
Ratan Singh vs Chandar Singh Parmar on 30 November, 2010


1

W.P.No.1672510

Ratan Singh Chandar Singh Parmar

30.11.2010
Shri R.K.Verma, Counsel for petitioner.
This petition is directed against an order dated 13.9.2010 by
the XI Civil Judge Class-I, Bhopal in Civil Suit No.75-A/08 by which
petitioner’s two applications, one under Order 1 rule 10 and another
under Order 6 rule 17 of CPC have been rejected.

After arguing the matter, learned counsel for petitioner
submitted that he may be permitted to withdraw this petition with
liberty to raise the grounds in appeal, in case such exigency arises.

Prayer is allowed.

This petition is dismissed as withdrawn with liberty as prayed.





     (Krishn Kumar Lahoti)                    (Smt.Sushma Shrivastava)
C.          Judge                                      Judge