High Court Patna High Court - Orders

Laljeet Singh vs Bashistha Narayan Singh &Amp; … on 13 August, 2010

Patna High Court – Orders
Laljeet Singh vs Bashistha Narayan Singh &Amp; … on 13 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.638 of 2010
                                  LALJEET SINGH
                                        Versus
                       BASHISTHA NARAYAN SINGH & ANR.
                                      -----------

2 13.08.2010 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

Let the petitioner convert this civil revision into a
2

writ application under Article 227 of the Constitution of India

within two weeks, failing which this civil revision shall stand

rejected as not maintainable without further reference to a

Bench.

SC                         ( Dr. Ravi Ranjan, J.)