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/