IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.1967 of 2008
Md. Nisar @ Md. Nisaruddin
Versus
Md. Afsar & Ors
----------------------------------
3 8-9-2011 Mr. Sajid Salim Khan, learned counsel appearing
on behalf of the petitioner, prays to convert this revision
application into an application under Article 227 of the
Constitution of India in view of the decision in the case of
Durga Devi Vs. Vijay Kumar Poddar, reported in 2010(2)
PLJR 954.
The prayer is allowed. Four weeks’ time is
granted 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