High Court Patna High Court - Orders

Birendra Kumar Verma vs Ram Chandra Prasad &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Birendra Kumar Verma vs Ram Chandra Prasad &Amp; Ors on 26 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                             C.R. No.2257 of 2007
                         BIRENDRA KUMAR VERMA
                                      Versus
                       RAM CHANDRA PRASAD & ORS
                                    -----------

4 26.08.2010 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
2

Let the petitioner convert this civil revision

into a writ application under Article 227 of the

Constitution of India within three weeks, failing which

this civil revision shall stand rejected as not maintainable

without further reference to a Bench.

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