IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.142 of 2009
Baharudin Ansari
Versus
Diwan Talim Khan & Ors
-----------
4. 26.09.2011 Mr. Shyam Narayan Pandey, Advocate
appearing on behalf of the petitioner submits that the
impugned order in this revision application is interlocutory
in nature and as such the revision application is not
maintainable and in view of the law laid down by a
Division Bench of this Court in Durga Devi Vs. Vijay
Kumar Poddar, reported in 2010(2) PLJR 954, the
learned counsel seeks permission to convert this Civil
Revision into a Writ Petition under Article 227 of the
Constitution of India.
Leave is granted.
Let the petitioner convert this Civil Revision
into a Writ Petition under Article 227 of the Constitution
of India within four weeks failing which this Civil
Revision shall stand rejected without further reference to
the Bench.
( V. Nath, J.)
Nitesh