High Court Patna High Court - Orders

Ravi Kumar Singh vs Dr.Hari Anugrah Narain Singh on 25 August, 2010

Patna High Court – Orders
Ravi Kumar Singh vs Dr.Hari Anugrah Narain Singh on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.379 of 2009
                                RAVI KUMAR SINGH
                                          Versus
                         DR.HARI ANUGRAH NARAIN SINGH
                                        -----------

4. 25.8.2010. 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 three weeks, failing which this Civil Revision shall

stand rejected as not maintainable without further reference

to a Bench.

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