Patna High Court – Orders
Meena Devi vs The Union Of India & Anr on 25 August, 2011
IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Revision No.1906 of 2008
Meena Devi
Versus
The Union Of India & Anr
----------------------------------
4. 25.8.2011 In view of the decision in Durga Devi Vs. Vijay Kumar
Poddar, reported in 2010(2) PLJR 954, as prayed for, the
petitioner is permitted to convert this Civil Revision into an
application under Article 227 of the Constitution of India within
four weeks, failing which the Civil Revision application shall stand
rejected without further reference to the bench
(V.Nath,J.)
Roy