IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.11405 of 2011
Thjagia Devi & Ors
Versus
Krishna Devi & Ors
----------------------------------
03. 01.08.2011 The learned counsel for the petitioner at the
very outset submitted that in view of the Division Bench
decision of this Court reported in 2010(2) P.L.J.R. 954,
paragraph 36, Revision is maintainable and, therefore,
he may be permitted to convert this writ application to
Civil Revision application. Permission is accorded.
The petitioner shall convert this writ application
to Civil Revision application within three weeks. If it is
not converted within the said period, this writ
application shall stands dismissed.
Saurabh (Mungeshwar Sahoo,J.)