IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.638 of 2010
LALJEET SINGH
Versus
BASHISTHA NARAYAN SINGH & ANR.
-----------
2 13.08.2010 Learned counsel for the petitioner 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 the cases of 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 petitioner, 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.
Permission is accorded
Let the petitioner convert this civil revision into a
2
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.
SC ( Dr. Ravi Ranjan, J.)