High Court Patna High Court - Orders

Smt.Chintamani Devi &Amp; Ors vs Ram Narain Mistry &Amp; Ors on 4 February, 2011

Patna High Court – Orders
Smt.Chintamani Devi &Amp; Ors vs Ram Narain Mistry &Amp; Ors on 4 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.713 of 2007
                           SMT.CHINTAMANI DEVI & ORS
                                          Versus
                            RAM NARAIN MISTRY & ORS
                                        -----------

8/ 04.02.2011 After having heard the matter for some time,

learned counsel for the petitioner has fairly submitted that in

view of the ratio laid down by the Apex Court in the case of

Suryadeo Rai vs. Ram Chander Rai, reported in (2003) 6

SCC 675 as also in view of a Division Bench judgment of

this Court in the case of Durga Devi Vs. Vijay Kumar

Poddar, reported in 2010 (2) PLJR 954, the present civil

revision application would not be maintainable.

Accordingly, learned counsel for the petitioner seeks

permission to convert this civil revision application into a

writ petition under Article 227 of the Constitution of India.

Permission is accorded.

Let the petitioner convert the present civil

revision application into a writ petition under Article 227 of

the Constitution of India within a period of four weeks from

today, failing which this civil revision application shall be

construed to have been rejected by this Court as not

maintainable.

( Birendra Prasad Verma, J )
Anjani/
2