High Court Patna High Court - Orders

Smt. Mala Devi vs Smt. Pramila Devi &Amp; Anr on 25 August, 2010

Patna High Court – Orders
Smt. Mala Devi vs Smt. Pramila Devi &Amp; Anr on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  C.R. No.2058 of 2007
                                   SMT. MALA DEVI
                                           Versus
                             SMT. PRAMILA DEVI & ANR
                                         -----------

4. 25.8.2010. It is fairly 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.

Leave is granted.

Let the petitioner convert this Civil Revision into a

Writ Petition 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.

      P.S.                                                     ( Dr. Ravi Ranjan, J)