IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.296 of 2010
SATYENDRA PRASAD
Versus
PREM CHAND SAH
-----------
3 26.08.2010 Learned counsel for the petitioner submits
that in view of the law laid down by the Apex Court
in the cases of Shiv Shakti Coop. Housing Society,
Nagpur v. Swaraj Developers and others ((2003) 6
Supreme Court Cases, 659) and Surya Dev Rai v.
Ram Chander Rai and others ((2003) 6 SCC, 675)
as well as by a Division Bench of this Court in
Durga Devi v. Vijay Kumar Poddar and others
and its analogous cases (2010(2) PLJR 954) while
deciding the maintainability of the Civil Revision in
group of cases, this civil revision would not be
maintainable.
Learned counsel for the petitioner,
therefore, seeks permission to convert this civil
revision into a writ application under Article 227 of
the Constitution of India in view of the decision of the
Division Bench rendered in Durga Devi (supra)
referred to above, while deciding the issue of
maintainability of the Civil Revision.
2
Permission is accorded
Let the petitioner convert this civil revision
into a writ application 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.
(Dr. Ravi Ranjan, J.)
Spd/-