IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.2088 of 2008
Rajendra Prasad
Versus
Chitranjan Das
----------------------------------
10 12-9-2011 Mr. Kamlesh Prasad Singh, advocate, appearing
on the instruction of Mr. Surendra Kumar, learned counsel
appearing on behalf of the petitioner, states that this revision
application is not maintainable and in view of the decision
rendered in Durga Devi Vs. Vijay Kumar Poddar, reported
in 2010(2)PLJR 954 he makes a prayer to convert this
revision application into an application under Article 227 of
the Constitution of India.
The prayer is allowed. Four weeks’ time is
allowed 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