IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14526 of 2011
Arvind Kumar Ojha
Versus
Smt.Prabha Ojha
----------------------------------
02. 08.09.2011. The learned counsel for the petitioner at
the very outset seeks permission to convert this
writ application to criminal writ application in view
of the Division Bench decision of this Court
reported in 2008 (4) P.L.J.R.817. Permission is
accorded.
The petitioner shall convert this writ
application to criminal writ application within one
week.
Sanjeev/- (Mungeshwar Sahoo,J.)