High Court Patna High Court - Orders

Maheshwar Prasad … vs Phulena Pandey & Anr on 24 August, 2011

Patna High Court – Orders
Maheshwar Prasad … vs Phulena Pandey & Anr on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     C.R. No.1389 of 2008
                       Maheshwar Prasad Mishra@Maheshwar Mishra
                                              Versus
                                    Phulena Pandey & Anr
                                            -----------

3. 24.08.2011 It is submitted on behalf of the petitioner 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 petitioner convert this Civil Revision

into a Writ Petition under Article 227 of the Constitution

of India within four weeks failing which this Civil

Revision shall stand rejected as not maintainable without

further reference to a Bench.

              Nitesh                               ( V. Nath, J.)