IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Revision No.535 of 2008 Divisional Manager,United India Insurance Comp. Ltd. Versus Kawlashiya Devi & Ors ----------------------------------
6 15-9-2011 Mr. Durgesh Kumar Singh, learned counsel for
the petitioner, submits that the present revision application
is not maintainable in view of the decision in Durga Devi
Vs. Vijay Kumar Poddar, reported in 2010(2) PLJR 954 ,
and 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
allowed 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
Leave a Reply