IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1054 of 2008
AKHILESH TIWARY & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
3 25.11.2010 It is submitted on behalf of the petitioners that in
view of the law laid down by the Apex Court in Shiv Shakti
Coop. Housing Society, Nagpur Vs. Swaraj Developers
and others, reported in (2003)6 Supreme Court Cases 659
and Surya Dev Rai Vs. Ram Chander Rai and others,
reported in (2003)6 Supreme Court Cases 675 as well as
by a Division Bench of this Court in Durga Devi Vs. Vijay
Kumar Poddar, reported in 2010(2) PLJR 954, this Civil
Revision would not be maintainable. Thus, learned counsel
seeks permission to convert this Civil Revision into a Writ
Petition under Article 227 of the Constitution of India.
Leave is granted.
Let the petitioners convert this Civil Revision into
a Writ Petition 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.
SC (Dr. Ravi Ranjan, J.)