High Court Patna High Court - Orders

Manoj Kumar Pandey &Amp; Ors. vs Kaushlya Devi &Amp; Ors. on 13 August, 2010

Patna High Court – Orders
Manoj Kumar Pandey &Amp; Ors. vs Kaushlya Devi &Amp; Ors. on 13 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      C.R. No.671 of 2010
                MANOJ KUMAR PANDEY & ORS.
                            Versus
                   KAUSHLYA DEVI & ORS.
                           -----------

3. 13.8.2010. Perused the office notes.

According to the stamp report dated 10.8.2010, this

Civil Revision having been filed against an interlocutory order

would not be maintainable in view of the law laid down by a

Division Bench of this Court in Durga Devi Vs. Vijay Kumar

Poddar {2010(2) PLJR 954} and the remedy for the same would

be filing of a writ petition under Article 227 of the Constitution of

India.

Learned counsel for the petitioners does not contest the

stamp report and seeks permission to convert this Civil Revision

into a properly constituted writ petition under Article 227 of the

Constitution of India.

Permission is accorded.

Let the petitioners convert this Civil Revision into a

Writ Petition under Article 227 of the Constitution of India within

two weeks, failing which this Civil Revision shall stand rejected as

not maintainable without further reference to a Bench.

         P.S.                                       (Dr. Ravi Ranjan, J)