IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2058 of 2007
SMT. MALA DEVI
Versus
SMT. PRAMILA DEVI & ANR
-----------
4. 25.8.2010. It is fairly 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 three weeks, failing which this Civil Revision shall
stand rejected as not maintainable without further reference to
a Bench.
P.S. ( Dr. Ravi Ranjan, J)