IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.1111 of 2007
Thuri Mian Nalband
Versus
Bimla Devi & Anr
-----------
5. 20.07.2011 No one appears on behalf of the petitioner.
A perusal of the impugned order shows that
this revision application is not maintainable 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.
The petitioner is allowed to convert this Civil
Revision into a Writ Petition under Article 227 of the
Constitution of India within four weeks failing which this
Civil Revision shall stand rejected as not maintainable
without further reference to a Bench.
( V. Nath, J.)
Nitesh/