IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1315 of 2007
Paspati Rai
Versus
Daroga Rai & Ors
-----------
3 21-7-2011 In view of the decision in the case of Durga Devi
Vs. Vijay Kumar Poddar, reported in 2010(2) PLJR 954, this
civil revision is not maintainable.
Learned counsel is permitted to convert this civil
revision into a writ petition under Article 227 of the
Constitution of India within three weeks, failing which the
civil revision shall stand rejected without further reference to
the Bench.
( V. Nath, J.)
roy