IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.118 of 2010
MD. RAKIW
Versus
BASUDEO PRASAD SHARMA
-----------
2/ 27-01-2011 After having heard the matter for some time,
learned counsel for the petitioner has fairly submitted that
in view of the ratio laid down by the Apex Court in the case
of Suryadeo Rai vs. Ram Chander Rai, reported in
(2003)6 SCC 675 as also in view of a Division Bench
judgment of this Court in the case of Durga Devi Vs. Vijay
Kumar Poddar, reported in 2010 (2) PLJR 954, the
present civil revision application would not be
maintainable. Accordingly, learned counsel for the
petitioner seeks permission to convert this civil revision
application into a writ petition under Article 227 of the
Constitution of India.
Permission is accorded.
Let the petitioner convert the present civil
revision application into a writ petition under Article 227 of
the Constitution of India within a period of four weeks from
today, failing which this civil revision application shall be
construed to have been rejected by this Court as not
maintainable.
( Birendra Prasad Verma, J.)
BTiwary/