High Court Patna High Court - Orders

Naimullah Haque vs Vijay Kumar Gupta on 24 September, 2010

Patna High Court – Orders
Naimullah Haque vs Vijay Kumar Gupta on 24 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.1177 of 2007
                                NAIMULLAH HAQUE
                                         Versus
                               VIJAY KUMAR GUPTA
                                       -----------

4 24.09.2010 No one appears.

By the impugned order dated 10.04.2007 passed

in Eviction Suit No. 1 of 2003 the court below has refused

to review the order dated 17.08.2006, which was passed

under section 15 of the Bihar Building (Lease, Rent &

Control) Act, 1982 directing the defendant to deposit the

arrears of rent as well as the current rent at the rate of Rs.

660/- per month.

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).
2

However, the petitioner, if he so desires, would 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