IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.656 of 1985
THE STATE OF BIHAR
Versus
BUCHAN SINGH
-----------
18. 13.08.2010. The learned G.A-2, Sri Anil Kumar Jha,
senior Advocate, submitted that First Appeal under
Section 96 C.P.C. is not maintainable rather Misc.
Appeal under Section 39 of the Arbitration Act,
1940 is maintainable and accordingly he seeks
permission to convert this First Appeal to Misc.
Appeal within two weeks.
Prayer is allowed. A.C. to G.A.2 is
permitted to convert this First Appeal to Misc.
Appeal within two weeks.
Any application / cross objection filed in
this First Appeal shall be treated as application /
cross objection filed in the Misc. Appeal after
conversion of this First Appeal to the Misc. Appeal.
If necessary, the learned counsel for the
respondent may correct the application / cross
objection accordingly.
Sanjeev/- (Mungeshwar Sahoo,J.)