High Court Patna High Court - Orders

Kamta Prasad vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Kamta Prasad vs State Of Bihar on 12 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            C.R. No.1717 of 2006
                              KAMTA PRASAD
                                     Versus
                             STATE OF BIHAR
                                   -----------

7 12.08.2010 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 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 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.)