Patna High Court – Orders
Parwati Devi vs Smt. Mridula Devi & Anr. on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1992 of 2009
Parwati Devi
Versus
Smt. Mridula Devi & Anr.
-----------
2 20-10-2011 Mr. Dineshwar Tiwary, the 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.
The prayer is allowed.
The petitioner is granted four weeks’ time to take steps
for converting this revision application into an application under
Article 227 of the Constitution, failing which this revision
application shall stand rejected without further reference to the
bench.
roy ( V. Nath, J.)