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