IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.90 of 2011
Bindeshwari Pd. Singh @ Bindeshwari Singh
Versus
Suresh Pd. Singh & Ors
----------------------------------
4 8-9-2011 No body appears on behalf of the petitioner.
This revision application has been placed today
under the heading ‘ to be mentioned’ at the instance of the
learned counsel for the petitioner for converting 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