High Court Patna High Court - Orders

Raghunath Mahato &Amp; Ors vs Ramlochan Bhagat @ Ram Lakshma on 1 October, 2010

Patna High Court – Orders
Raghunath Mahato &Amp; Ors vs Ramlochan Bhagat @ Ram Lakshma on 1 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                          C.R. No.1769 of 2007
                     RAGHUNATH MAHATO & ORS
                                   Versus
       RAMLOCHAN BHAGAT @ RAM LAKSHMAN BHAGAT & ORS
                                 -----------

3 01.10.2010 No one appears on behalf of the petitioners.

On 11.3.2010, when this matter was listed, an

order had been passed directing this matter to be listed

after decision of the Division Bench in C.R. Nos. 1067

of 2009 and other referred cases on point of

maintainability of the civil revisions. That decision

having been delivered by the Division Bench, now this

case has again been put up.

In the opinion of this Court, this Civil Revision,

having been filed against the order dated 15.6.2007

passed in Money Suit No. 1 of 2003 by the Munsif

Sadar, Sitamarhi refusing to accept additional counter

statement on behalf of petitioners, which is

interlocutory in nature, would not be maintainable 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
2

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.

However, the petitioners, if so desire, would be

at liberty to convert this Civil Revision into a writ

petition under Article 227 of the Constitution of India

within three weeks after Durga Puja Holidays, failing

which this Civil Revision shall stand rejected as not

maintainable without further reference to a Bench.

Spd/-                          ( Dr. Ravi Ranjan, J.)