IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.379 of 2009
RAVI KUMAR SINGH
Versus
DR.HARI ANUGRAH NARAIN SINGH
-----------
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)