IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.125 of 2009
Umesh Kant Purvey
Versus
Kritya Nand Manjhi & Ors
----------------------------------
3 19.09.2011 No one appears on behalf of the petitioner.
However, from perusal of the impugned order it appears
that it is purely interlocutory in nature and this civil
revisional application is not maintainable in view of
proviso to 115 C.P.C.
In view of the decision in Durga Dvi Vs.
Vijay Kumar Poddar reported in 2010(2) PLJR 954,
petitioner is granted four weeks time to convert this civil
revision application into an application under Article 227
of the Constitution of India, failing which this civil
revision application shall stand rejected without further
reference to a bench.
( V. Nath, J)
M.Rahman