High Court Patna High Court - Orders

Schidanand Prasad vs Chief Lpg Manager ,Indian Oil on 1 October, 2010

Patna High Court – Orders
Schidanand Prasad vs Chief Lpg Manager ,Indian Oil on 1 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                               C.R. No.2043 of 2006
                             SCHIDANAND PRASAD
                                        Versus
               CHIEF LPG MANAGER ,INDIAN OIL AND ANOTHER
                                       ----------

14. 1.10.2010. 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.

Learned counsel appearing for the other sides

submitted that he is also of the view that this Civil Revision

would not be maintainable in view of the nature of the order

as the same is in the teeth of proviso to Section 115 of the

Code of Civil Procedure and the law laid down in the

aforesaid cases.

Leave is granted.

-2-

Let the petitioner convert this Civil Revision into a

Writ Petition under Article 227 of the Constitution of India

within two weeks after Durga Puja Holidays, failing which

this Civil Revision shall stand rejected as not maintainable

without further reference to a Bench.

(Dr. Ravi Ranjan,J)

P.S.