Patna High Court – Orders
Most. Manorama Kuer & Ors vs Harsingh Sah & Anr on 19 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.1872 of 2008
Most. Manorama Kuer & Ors
Versus
Harsingh Sah & Anr
----------------------------------
14. 19.09.2011 After some arguments the learned counsel for
the petitioners seeks permission to convert this civil
revision application to an application under Article 227
of the Constitution of India.
Permission is accorded.
The revision application be converted to a writ
application within 28th of September 2011.
S.S. (Mungeshwar Sahoo,J.)