High Court Patna High Court - Orders

Janardan Tiwari &Amp; Ors vs Kamal Tiwari &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Janardan Tiwari &Amp; Ors vs Kamal Tiwari &Amp; Ors on 1 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.2046 of 2007
                             JANARDAN TIWARI & ORS
                                         Versus
                               KAMAL TIWARI & ORS
                                       -----------

4 01.10.2010 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 the cases of

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 maintainability of the Civil Revision.

Permission is accorded
2

Let the petitioners convert this civil revision

into a writ application under Article 227 of the

Constitution of India within three weeks after Durga Puja

holidays, failing which it shall stand rejected as not

maintainable without further reference to a Bench.

SC                               ( Dr. Ravi Ranjan, J.)