IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1778 of 2009
Jang Bahadur Tiwary & Anr.
Versus
Triyugi Nath Tiwary & Ors.
-----------
02. 14.11.2011 Mr.Navin Nikunj, the learned counsel appearing
on behalf of the petitioners submits that by the impugned
order, the prayer of amendment has been rejected and as
such the impugned order being interlocutory in nature
the present revision application is not maintainable. In
view of the law laid down by a Division Bench of this
Court in Durga Devi Vs. Vijay Kumar Poddar,
reported in 2010(2) PLJR 954, he has thus prayed for
converting this revision application into an application
under Article 227 of the Constitution of India.
The prayer is allowed.
The petitioners are granted four weeks time to
convert this revision application into an application
under Article 227 of the Constitution of India, failing
which this application shall stand rejected without
further reference to the bench.
( V. Nath, J.)
Nitesh