High Court Patna High Court - Orders

Meena Devi vs Prabhudayal &Amp; Anr. on 3 September, 2010

Patna High Court – Orders
Meena Devi vs Prabhudayal &Amp; Anr. on 3 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.177 of 2010
                                    MEENA DEVI
                                        Versus
                              PRABHUDAYAL & ANR.
                                      -----------

3 03.09.2010 No one appears.

This case has come under the heading for

admission at the instance of the petitioner with a prayer for

converting the Civil Revision into a writ petition.

However, the case is called out and none has appeared.

This civil revision is directed against the order

dated 24.11.2009, whereby the court below rejected the

prayer of the defendant no. 2-petitioner for recall of the

witnesses.

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), this civil revision

having been filed against an interlocutory order would not
2

be maintainable.

In the above view of the matter, the petitioner, if

she so desires, is permitted to convert this civil revision

into a writ application under Article 227 of the

Constitution of India within three weeks.

( Dr. Ravi Ranjan, J.)
SC