High Court Patna High Court - Orders

Baharudin Ansari vs Diwan Talim Khan & Ors on 26 September, 2011

Patna High Court – Orders
Baharudin Ansari vs Diwan Talim Khan & Ors on 26 September, 2011
               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