IN THE HIGH COURT OF JHARKHAND AT RANCHI
Civil Review No.84 of 2009
M/s Hindustan Steel Works Construction Ltd.... ... Applicant
Versus
Ram Singhasan Singh... ... ... ... Opposite Party
------
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
------
For the Applicant: Mr. R.S. Mazumdar
Mr. Rohit Roy
For the O.P.: --
------
07/04.01.2011
This review application has been filed on the ground that the
learned counsel who represented the applicant before the learned Single Judge
had made a concession on account of some misconception. The applicant in
this review application was the respondent in the writ petition, and on account of
concession the respondent has been deprived of the right to charge penal rent
during the period of over-stay.
In my opinion, this is not a fit case to review the matter. This
review petition is accordingly dismissed.
(Sushil Harkauli, J.)
Sudhir/