Patna High Court – Orders
Bal Krishna Singh vs Kulvanti Devi & Ors on 11 August, 2011
IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Revision No.672 of 2008
Bal Krishna Singh
Versus
Kulvanti Devi & Ors
----------------------------------
2. 11.08.2011 In view of the decision in Durga Devi Vs Vijay Kumar Poddar,
reported in 2010 (2) PLJR 954 this Civil Revision is not maintainable.
Learned Counsel for the petitioner is permitted to convert this Civil Revision
into an application under Article 227 of the Constitution within four weeks
as prayed for, failing which the Civil Revision application shall stand
rejected without further reference to the bench.
roy/- (V. Nath,J.)