IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.67 of 2009
Bhola Prasad
Versus
Sanjay Kumar @ Lal Babu Prasad
----------------------------------
7 14-9-2011 Mr. Amish Kumar, learned counsel appearing on
behalf of the petitioner, submits that the impugned order is
interlocutory in nature and the revision application is not
maintainable in view of the decision in Durga Devi Vs.
Vijay Kumar Poddar, reported in 2010(2) PLJR 954. He
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
granted to convert this revision application into an
application under Article 227 of the Constitution of India,
failing which this revision application shall stand rejected
without further reference to the bench.
( V. Nath, J.)
roy