High Court Patna High Court - Orders

Babita Verma vs Prasahnt Kumar Verma & Ors on 15 September, 2011

Patna High Court – Orders
Babita Verma vs Prasahnt Kumar Verma & Ors on 15 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Revision No.165 of 2011
                                       Babita Verma
                                           Versus
                            Prasahnt Kumar Verma & Ors
                              ----------------------------------

3 15-9-2011 Mr. Dhirendra Narain Mallik , advocate, on the

instruction of Mr. Laxmi Narayan Das, learned counsel for

the petitioner, submits that the present revision application

is not maintainable and makes a prayer to convert this

revision application into an application under Article 227 of

the Constitution of India.

The prayer is allowed. Four weeks’ time is

allowed to convert this revision application into an

application under Article 227 of the Constitution of India,

failing which this application shall stand rejected without

further reference to the bench.

( V. Nath, J.)
roy