IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.183 of 2009
Most. Rukmina Devi
Versus
Rampat Ahir & Ors
-----------
10. 26.09.2011 The learned counsel, on the instruction of Mr.
Rajesh Kumar Ojha, the learned counsel appearing on behalf
of the petitioner, submits that the impugned order in this
revision application is interlocutory in nature and as such the
revision application is not maintainable and 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,
the learned counsel seeks permission to convert this Civil
Revision into a Writ Petition under Article 227 of the
Constitution of India. The learned counsel for the opposite
parties is also present.
Leave is granted.
Let the petitioner convert this Civil Revision into a
Writ Petition under Article 227 of the Constitution of India
within four weeks failing which this Civil Revision shall
stand rejected without further reference to the Bench.
Nitesh (V.Nath, J.)