Patna High Court – Orders
Om Prakash Yadav vs Sabita Devi on 16 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.326 of 2010
OM PRAKASH YADAV
Versus
SABITA DEVI
-----------
2. 16.07.2010 In view of the Full Bench decision in C.R. No. 346
of 2010 learned Counsel is permitted to convert the present
appeal into a writ petition under Article 227 of the Constitution
of India within a period of ten days, failing which this appeal
shall stand dismissed without further reference to a Bench.
Let the matter be stamp reported afresh.
After defects, if any, are removed place for
admission forthwith.
(Navin Sinha,J.)
(Jyoti Saran,J.)
Snkumar/-