Delhi High Court High Court

Anita Aggarwal vs Kharanand & Ors. on 29 October, 2010

Delhi High Court
Anita Aggarwal vs Kharanand & Ors. on 29 October, 2010
Author: Shiv Narayan Dhingra
                * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                Date of Reserve: October 25, 2010
                                                   Date of Order: October 29, 2010

+ Review Petition No. 185/2010 in CM(M) No. 200/2010
%                                                                      29.10.2010

        Anita Aggarwal                                             ... Petitioner
                                 Through: Mr. S.K.Sharma, Advocate &
                                 Mr. Harsh Dev Shastri, Advocate

                Versus


        Kharanand & Ors.                                        ... Respondents
                                 Through: Mr. D.S.Mahenderu, Advocate for R-2&3


JUSTICE SHIV NARAYAN DHINGRA

1. Whether reporters of local papers may be allowed to see the judgment?

2. To be referred to the reporter or not?

3. Whether judgment should be reported in Digest?

ORDER

By this review application the applicant has sought review of the

order dated 6th April, 2010 of this Court on the ground that during course of

hearing this Court was of the view that issue of limitation involves a mix

question of law and facts and the same could be kept open, to be decided by

the trial Court along with other issues after recording evidence of the parties

and in view of this expression of opinion by this Court, the Counsel for the

petitioner did not address arguments on the facts and merits of the case

However, vide order dated 6th April, 2010 the petition was dismissed on merits

and the order of the trial Court was upheld. It is therefore prayed that the

order be reviewed.

RP No. 185/2010 in CMM No. 200/2010 Page 1 of 2

2. This petition was listed for the first time before the Court on 15th

February, 2010 and the Court asked the Counsel to argue on the

maintainability of the petition. By this petition, the petitioner had assailed an

order of the trial Court deciding a preliminary issue “whether the present suit

was barred by limitation – OPD?” and the trial Court after considering the

facts and arguments of both the sides had come to the conclusion that the suit

was within the period of limitation. This Court had considered the arguments

addressed by the petitioner and passed order as per law.

3. It is submitted by Counsel for the petitioner that this Court

should recall the order and the issue of limitation be sent back to the trial

Court for deciding afresh after recording evidence. I consider that in the garb

of reviewing, the Court cannot recall its order and pass another order quite

differently and contrary to the order, in question. None of the grounds as

given in Order 47 CPC has been made out in the review application. I find no

reason to review the order. The review application is dismissed.

October 29, 2010                      SHIV NARAYAN DHINGRA, J.
vn




RP No. 185/2010 in CMM No. 200/2010                             Page 2 of 2