High Court Patna High Court - Orders

Sidhi Nath Tiwari &Amp; Ors vs Bagar Hazara@Bharat … on 3 September, 2010

Patna High Court – Orders
Sidhi Nath Tiwari &Amp; Ors vs Bagar Hazara@Bharat … on 3 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                C.R. No.996 of 2009
                            SIDHI NATH TIWARI & ORS
                                        Versus
                     BAGAR HAZARA@BHARAT HAZARA&ORS
                                      -----------

2 03.09.2010 Learned counsel for the petitioners confines his

prayer with regard to the stay of the execution case granted

by the impugned order.

Learned counsel for the petitioners 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 the cases of 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 petitioners, 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
2

Durga Devi (supra) referred to above, while deciding the

issue of maintainability of the Civil Revision.

Permission is accorded

Let the petitioners convert this civil revision into

a writ application under Article 227 of the Constitution of

India within three weeks, failing which it shall stand

rejected without further reference to a Bench.

( Dr. Ravi Ranjan, J.)
SC