High Court Patna High Court - Orders

Most.Daijee Choudharain vs Ram Kali Devi @ Ram Kala Devi on 24 September, 2010

Patna High Court – Orders
Most.Daijee Choudharain vs Ram Kali Devi @ Ram Kala Devi on 24 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.1135 of 2007
                           MOST.DAIJEE CHOUDHARAIN
                                         Versus
                        RAM KALI DEVI @ RAM KALA DEVI
                                       -----------

3 24.09.2010 No one appears.

This civil revision has been directed against that

part of order dated 16.05.2007 passed by the Civil Judge,

Junior Division I, Samastipur, in Title Suit No.

53/1999/65/2003, whereby the court below has refused to

examine Shri Lala Raghav Prasad, the Survey Knowing

Pleader Commissioner as a witness.

The order impugned being interlocutory in nature,

in the opinion of this Court, this civil revision would not

be maintainable 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).

However, the petitioner, if she so desires, would
2

be at liberty to 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.

( Dr. Ravi Ranjan, J.)
SC