High Court Patna High Court - Orders

Ram Swaroop Das vs Uma Devi &Amp; Anr on 13 August, 2010

Patna High Court – Orders
Ram Swaroop Das vs Uma Devi &Amp; Anr on 13 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      C.R. No.218 of 2009
                     RAM SWAROOP DAS
                            Versus
                      UMA DEVI & ANR
                           -----------

6. 13.8.2010. It is fairly 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 two weeks, failing which this Civil Revision shall stand

rejected as not maintainable without further reference to a

Bench.

        P.S.                                          (Dr. Ravi Ranjan, J)