High Court Patna High Court - Orders

Sachindra Nath Sengupta &Amp; Ors vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Sachindra Nath Sengupta &Amp; Ors vs State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                           C.R. No.1929 of 2007
                  SACHINDRA NATH SENGUPTA & ORS
                                    Versus
                             STATE OF BIHAR
                                  -----------

3 01.10.2010 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

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 after

Durga Puja Holidays, failing which this civil revision

shall stand rejected as not maintainable without

further reference to a Bench.

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