IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1618 of 2009
MURTI DEVI
Versus
SHAMBHU KUMAR CHAUDHARY & ORS.
-----------
3 04.11.2010 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.
Sanjay-II ( Dr. Ravi Ranjan, J.)