High Court Patna High Court - Orders

Bibi Ayesha Khatoon &Amp; Anr vs Md.Afzal &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Bibi Ayesha Khatoon &Amp; Anr vs Md.Afzal &Amp; Ors on 12 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.284 of 2009
                     BIBI AYESHA KHATOON & ANR
                                    Versus
                             MD.AFZAL & ORS
                                  -----------

3 12.08.2010 Mr. Keshav Srivastava, Senior 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 Civil

Revision No. 1067 of 2009 ( 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
2

maintainability of the Civil Revision.

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, failing

which this civil revision shall stand rejected as not

maintainable without further reference to a Bench.

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