IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.703 of 2010
ABHIMANYU SINGH & ORS.
Versus
SARJAN MANDAL @ SARJAN PRASAD
-----------
2. 13.8.2010. Perused the office notes.
According to the stamp report dated 3.8.2010, this
Civil Revision having been filed against an interlocutory order
would not be maintainable in view of the law laid down by a
Division Bench of this Court in Durga Devi Vs. Vijay Kumar
Poddar {2010(2) PLJR 954} and the remedy for the same would
be filing of a writ petition under Article 227 of the Constitution of
India.
Learned counsel for the petitioners does not contest
the stamp report and seeks permission to convert this Civil
Revision into a properly constituted writ petition under Article 227
of the Constitution of India.
Permission is accorded.
Let the petitioners convert this Civil Revision into a
Writ Petition under Article 227 of the Constitution of India within
two weeks, failing which this Civil Revision shall stand rejected as
not maintainable without further reference to a Bench.
P.S. (Dr. Ravi Ranjan, J)