Allahabad High Court High Court

Brahm Singh S/O Late Asha Ram ( S/B … vs State Of U.P. Thru Secy. … on 7 January, 2010

Allahabad High Court
Brahm Singh S/O Late Asha Ram ( S/B … vs State Of U.P. Thru Secy. … on 7 January, 2010
Court No. - 27

Case :- REVIEW PETITION No. - 286 of 2009

Petitioner :- Brahm Singh S/O Late Asha Ram ( S/B 74/1996 )
Respondent :- State Of U.P. Thru Secy. Cooperative & Ors.
Petitioner Counsel :- Manish Kumar

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Heard Sri Manish Kumar,learned counsel for the petitioner.

At the face of the record, there appears to be no error apparent, required under
Order 47 Rule 1 of the Code of Civil Procedure.

Learned counsel for the petitioner has tried to proceed with denovo argument
pointing out that certain documents which he alleges to have obtained after
dismissal of the writ petition. There appears no good ground to interfere under
section 114 of the Code of Civil Procedure on the basis of the material alleged
to have been brought on record subsequent to the dismissal of the writ
petition.

In view of the above, the review petition is devoid of merit. It is dismissed
accordingly.

Order Date :- 7.1.2010
AKS