High Court Patna High Court - Orders

Madhusudan Singh &Amp; Anr. vs Sitaram Singh &Amp; Ors. on 7 April, 2011

Patna High Court – Orders
Madhusudan Singh &Amp; Anr. vs Sitaram Singh &Amp; Ors. on 7 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.1955 of 2009
                            MADHUSUDAN SINGH & ANR.
                                       Versus
                              SITARAM SINGH & ORS.
                                      -----------

2/ 07.04.2011 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 civil revision

application shall be construed to have been rejected

by this Court as not maintainable.

( Birendra Prasad Verma, J.)

Anjani/