High Court Patna High Court - Orders

Smt.Lakshmi Devi vs Anil Kumar Jha &Amp; Anr on 4 July, 2008

Patna High Court – Orders
Smt.Lakshmi Devi vs Anil Kumar Jha &Amp; Anr on 4 July, 2008
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         FA No.256 of 2007
                                          SMT.LAKSHMI DEVI
                                               Versus
                                        ANIL KUMAR JHA & ANR
                                            -----------

5. 04.07.2008 Learned Counsel for the appellant prays for leave to withdraw

this appeal as she proposes to file an application under Order 9 Rule 13

C.P.C. against the exparte decree.

If such an application is filed this Court expects that the same

shall be taken up for consideration and finally disposed off in

accordance with law expeditiously without any unnecessary delay after

hearing all concern preferably within a period of six months.

Any application for condonation of delay shall be considered

appropriately in view of the fact that present appeal was pending

before this Court which is today being withdrawn to avail another

remedy.

This appeal is dismissed as withdrawn.

Snkumar/-

(Navin Sinha,J.)