IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1374 of 2009
KANHAI PASWAN & ORS
Versus
UDAI PTATAP SINGH@MUNNA JEE & ORS.
-----------
2/ 25.03.2011 After having heard the matter for some
time, learned counsel for the petitioners has fairly
submitted that in view of the ratio laid down by the
Apex Court in the case of Suryadeo Rai vs. Ram
Chander Rai, reported in (2003) 6 SCC 675 as
also in view of a Division Bench judgment of this
Court in the case of Durga Devi Vs. Vijay Kumar
Poddar, reported in 2010 (2) PLJR 954, the
present civil revision application would not be
maintainable. Accordingly, learned counsel for the
petitioners seeks permission to convert this civil
revision application into a writ petition under
Article 227 of the Constitution of India.
Permission is accorded.
Let the petitioners convert the present
civil revision application into a writ petition under
Article 227 of the Constitution of India within a
period of two weeks from today, failing which this
2
civil revision application shall be construed to
have been rejected by this Court as not
maintainable.
( Birendra Prasad Verma, J.)
Anjani/