High Court Patna High Court - Orders

Parbati Devi vs Ram Sewak Singh &Amp; Ors on 30 September, 2010

Patna High Court – Orders
Parbati Devi vs Ram Sewak Singh &Amp; Ors on 30 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 C.R. No.1699 of 2007
                                    PARBATI DEVI
                                          Versus
                             RAM SEWAK SINGH & ORS
                                        -----------

4. 30.9.2010. It is submitted on behalf of the petitioner that in view

of the law laid down by the Apex Court in Shiv Shakti Coop.

Housing Society, Nagpur Vs. Swaraj Developers and

others, reported in (2003)6 Supreme Court Cases 659 and

Surya Dev Rai Vs. Ram Chander Rai and others, reported

in (2003)6 Supreme Court Cases 675 as well as by a

Division Bench of this Court in Durga Devi Vs. Vijay

Kumar Poddar, reported in 2010(2) PLJR 954, this Civil

Revision would not be maintainable. Thus, learned counsel

seeks permission to convert this Civil Revision into a Writ

Petition under Article 227 of the Constitution of India.

Leave is granted.

Let the petitioner convert this Civil Revision into a

Writ Petition under Article 227 of the Constitution of India

within one week after Durga Puja Holidays, failing which this

Civil Revision shall stand rejected as not maintainable

without further reference to a Bench.

      P.S.                                            ( Dr. Ravi Ranjan, J)