IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.2244 of 2007
Daljeet Singh
Versus
Executive Engineer & Ors
----------------------------------
4. 28.7.2011. In view of the decision in the case of Durga Devi
Vs. Vijoy Kumar Poddar, reported in 2010(2) P.L.J.R.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 of India within two weeks, failing
which this civil revision shall stand rejected without further
reference to the Bench.
( V. Nath, J.)
roy