High Court Patna High Court - Orders

Md. Yasin vs Md. Hadis on 15 November, 2011

Patna High Court – Orders
Md. Yasin vs Md. Hadis on 15 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.219 of 2011
                                        Md. Yasin
                                          Versus
                                        Md. Hadis
                                        -----------

02. 15.11.2011 Mr. Mukund Mohan Jha, the learned counsel

appearing on behalf of the petitioner submits that by the

impugned order the court below has allowed the prayer

for appointment of pleader commissioner and as such it

is interlocutory in nature. He has prayed for converting

this revision application into an application under Article

227 of the Constitution of India 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.

As prayed for, one week time is granted to the

petitioner 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