High Court Patna High Court - Orders

Thuri Mian Nalband vs Bimla Devi & Anr on 20 July, 2011

Patna High Court – Orders
Thuri Mian Nalband vs Bimla Devi & Anr on 20 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.1111 of 2007
                                 Thuri Mian Nalband
                                          Versus
                                  Bimla Devi & Anr
                                       -----------

5. 20.07.2011 No one appears on behalf of the petitioner.

A perusal of the impugned order shows that

this revision application is not maintainable 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.

The petitioner is allowed to convert this Civil

Revision into a Writ Petition under Article 227 of the

Constitution of India within four weeks failing which this

Civil Revision shall stand rejected as not maintainable

without further reference to a Bench.

( V. Nath, J.)
Nitesh/