High Court Patna High Court - Orders

Devchandra Sharma vs Nathu Sah on 19 September, 2011

Patna High Court – Orders
Devchandra Sharma vs Nathu Sah on 19 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Revision No.97 of 2009
                                      Devchandra Sharma
                                              Versus
                                          Nathu Sah
                                 ----------------------------------

3 19.09.2011 No one appears on behalf of the petitioner. However,

learned counsel Mr. Bhuneshwar Pd. appearing on behalf of

opposite party raises a preliminary objection regarding

maintainability of this civil revision application in view of the

decision reported in Durga Dvi Vs. Vijay Kumar Poddar

2010(2) PLJR 954 as the order impugned is interlocutory in

nature.

The preliminary objection raised by the learned

counsel appearing on behalf of opposite party appears to be

correct.

In view of the above reported decision, the petitioner

is granted four weeks time to convert this civil revision

application into an application under Article 227 of the

Constitution of India, failing which the civil revision application

shall stand rejected without further reference to a bench.

(V. Nath, J)

M.Rahman