Patna High Court – Orders
Ram Niwash Pandey vs Shanti Kuer & Ors. on 25 August, 2011
IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Revision No.2053 of 2009
Ram Niwash Pandey
Versus
Shanti Kuer & Ors.
----------------------------------
3. 25.8.2011 In view of the decision in Durga Devi Vs. Vijay Kumar
Poddar, reported in 2010(2) PLJR 954, the petitioner is permitted
to convert this Civil Revision into an application under Article 227
of the Constitution of India within four weeks, failing which the Civil
Revision application shall stand rejected without further reference
to the bench
(V.Nath,J.)
Roy