High Court Patna High Court - Orders

The State Of Bihar vs Buchan Singh on 13 August, 2010

Patna High Court – Orders
The State Of Bihar vs Buchan Singh on 13 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         FA No.656 of 1985
                        THE STATE OF BIHAR
                               Versus
                           BUCHAN SINGH
                             -----------

18. 13.08.2010. The learned G.A-2, Sri Anil Kumar Jha,

senior Advocate, submitted that First Appeal under

Section 96 C.P.C. is not maintainable rather Misc.

Appeal under Section 39 of the Arbitration Act,

1940 is maintainable and accordingly he seeks

permission to convert this First Appeal to Misc.

Appeal within two weeks.

Prayer is allowed. A.C. to G.A.2 is

permitted to convert this First Appeal to Misc.

Appeal within two weeks.

Any application / cross objection filed in

this First Appeal shall be treated as application /

cross objection filed in the Misc. Appeal after

conversion of this First Appeal to the Misc. Appeal.

If necessary, the learned counsel for the

respondent may correct the application / cross

objection accordingly.

Sanjeev/- (Mungeshwar Sahoo,J.)