IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1510 of 2007
RAVIKANT SINGH
Versus
MD.MOKIM & ORS
4 27.10.2010
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 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 four weeks, failing which this civil revision
shall stand rejected as not maintainable without further
reference to a Bench.
SC (Dr. Ravi Ranjan, J.)