IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.790 of 2010
SARDAR PATEL
Versus
SRI RAM MOHAN PRASAD
-----------
2. 3.11.2010. It is 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 four weeks failing which this Civil Revision shall
stand rejected as not maintainable without further reference
to a Bench.
P.S. ( Dr. Ravi Ranjan, J)