High Court Patna High Court - Orders

Shree Shanker Shanskrit … vs Kripashanker Tiwari & Ors on 6 September, 2011

Patna High Court – Orders
Shree Shanker Shanskrit … vs Kripashanker Tiwari & Ors on 6 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.718 of 2008
           Shree Shanker Shanskrit Prathamik Sah Madhya Vidyalaya & Anr
                                       Versus
                             Kripashanker Tiwari & Ors
                                         with
                               C.R. No.1541 of 2004
                           Shree Shankar Sanskrit Prathmi
                                       Versus
                            Kripa Shankar Tiwary & Ors
                                      -----------

5. 06.09.2011 Heard learned counsel appearing on behalf of the petitioner

as well as learned counsel appearing on behalf of the opposite parties.

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 Petition under Article

227 of the Constitution of India.

Leave is granted.

Let the petitioner convert this Civil Revision into a Petition

under Article 227 of the Constitution of India within four weeks failing

which this Civil Revision shall stand rejected without further reference

to the Bench.

(V. Nath, J.)
Saif