Gujarat High Court Case Information System
Print
MCA/3336/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3336 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4145 of 2010
=========================================
INDERSINGH
S/O DAYALSINGH - SENIOR POINTSMAN - Applicant(s)
Versus
UNION
OF INDIA & 2 - Opponent(s)
=========================================
Appearance :
MR
GR MALHOTRA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BANKIM N. MEHTA)
By
filing this application, the applicant-original petitioner has made a
prayer to recall order dated 22.09.2010 and to review and to set
aside the same.
We
have heard learned advocate, Mr. G.R.Malhotra and perused the memo of
review application. The only ground for review is incorporated in
paragraph 8 of the review application. It appears from the
averments made therein that the only ground agitated is that the
Bench did not consider the representation of the
applicants/petitioners at Annexures B,C and D, which formed part of
the pleadings, as stated in paragraphs 8, 9, 10 and 11 of the
petition. In our considered view, scope of review is limited and
learned advocate for the applicant has not been able to point out
that there is any error apparent on the face of the record of the
case. Therefore, if according to the applicant, this court has not
considered the representations, the applicant has other remedy
available in law, and hence, this review application cannot be
entertained.
In
the result, the review application fails and stands dismissed. No
costs.
[A.L.DAVE,
J.]
[B.N.MEHTA,
J.]
JYOTI
Top