IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2089 of 2009
RAM PRASAD & ORS.
Versus
VIDYA SINGH @ BIDYA PD. SINGH
-----------
2. 8.7.2010. It is fairly submitted on behalf of the petitioners
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 petitioners convert this Civil Revision into a
Writ Petition under Article 227 of the Constitution of India
within two weeks, failing which this Civil Revision shall stand
rejected without further reference to a Bench.
(Dr. Ravi Ranjan, J)
P.S.