High Court Patna High Court - Orders

Lakhpati Yadav &Amp; Ors vs Brahamdeo Yadav &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Lakhpati Yadav &Amp; Ors vs Brahamdeo Yadav &Amp; Ors on 12 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                           C.R. No.1369 of 2009
                         LAKHPATI YADAV & ORS
                                    Versus
                       BRAHAMDEO YADAV & ORS
                                  -----------

2 12.08.2010 Learned counsel for the petitioners submits

that in view of the law laid down by the Apex Court

in the cases of Shiv Shakti Coop. Housing Society,

Nagpur v. Swaraj Developers and others ((2003) 6

Supreme Court Cases, 659) and Surya Dev Rai v.

Ram Chander Rai and others ((2003) 6 SCC, 675)

as well as by a Division Bench of this Court in Civil

Revision No. 1067 of 2009 ( Durga Devi v. Vijay

Kumar Poddar and others) and its analogous

cases(2010(2) PLJR 954) while deciding the

maintainability of the Civil Revision in group of

cases, this civil revision would not be maintainable.

Learned counsel for the petitioners,

therefore, seeks permission to convert this civil

revision into a writ application under Article 227 of

the Constitution of India in view of the decision of the

Division Bench rendered in Durga Devi (supra)

referred to above, while deciding the issue of

maintainability of the Civil Revision.
2

Permission is accorded

Let the petitioners convert this civil

revision into a writ application under Article 227 of

the Constitution of India within two weeks, failing

which this civil revision shall stand rejected as not

maintainable without further reference to a Bench.

(Dr. Ravi Ranjan, J.)
Spd/-