IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.667 of 2008
Sushila Gupta & Anr
Versus
Manoranjan Upadhya
-----------
2. 18.08.2011 It is 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 four weeks failing which this Civil
Revision shall stand rejected as not maintainable without
further reference to a Bench.
Nitesh ( V. Nath, J.)