IN THE HIGH COURT OF JUDICATURE AT PATNA
C. REV. No.242 of 2007
UMESH CHANDRA PATEL
Versus
THE STATE OF BIHAR & ORS
-----------
For the petitioner : Mr. Kripa Nath Jha
For the respondents: Mr. S.K.Sharma, GA 5
Mr. Sanjay Pandey
—
PRESENT
Hon’ble the Chief Justice
And
Hon’ble Mr. Justice Kishore K. Mandal
—
Dated, the 4th July, 2008
The counsel for the applicant fairly concedes that the
grievance of the applicant is not that the order dated 25 th January,
2006 suffers from any mistake apparent on the face of the record.
He submits that the grievance of the applicant is that pursuant to
the order dated 25th January, 2006 the authorities wrongly
refused to consider the case of the applicant.
We are afraid for the grievance that has been
highlighted by the applicant, the review application in the form
of this MJC is wholly misconceived. The applicant must
pursue an appropriate remedy available to him in law for
redressal his grievance.
With the aforesaid observations, the review
2
application is disposed of.
R.M. Lodha, CJ.
Kishore K. Mandal, J.
Neyaz/