High Court Patna High Court - Orders

Smt. Shanti Devi @ Shanti Devi vs Jagarnath Rai &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Smt. Shanti Devi @ Shanti Devi vs Jagarnath Rai &Amp; Ors on 26 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                           C.R. No.777 of 2008
                   SMT. SHANTI DEVI @ SHANTI DEVI
                                   Versus
                         JAGARNATH RAI & ORS
                                 -----------

2 26.08.2010 Learned counsel for the petitioner 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

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 petitioner,

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 Durga Devi (supra)

referred to above, while deciding the issue of

maintainability of the Civil Revision.
2

Permission is accorded

Let the petitioner convert this civil revision

into a writ application 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.

(Dr. Ravi Ranjan, J.)
Spd/-