1.....
R.P. No. 303 of 2011
08.07.2011
Shri A.K. Rai, Counsel for the petitioner.
Shri Ashok Agrawal, G.A. for the respondents.
I.A.7473 of 2011 for condonation of delay.
Learned counsel appearing for the State has accepted
notice of this application. Learned counsel for the respondents
has no objection if the delay in filing this review petition is
condoned and the matter is heard on merit. In view of the
aforesaid, I.A.7473/11 is allowed. Delay in filing this petition
is condoned.
Heard on admission.
With the consent of the parties, this application is heard
finally.
Learned counsel for the petitioner tried to canvass this
Court that on merit the order passed by this Court dated
21.4.2011 is not correct but the scope of review is limited. We
can exercise our review jurisdiction only when there is an error
apparent on the face of the record, there is some mistake or
some documents which were not available with the petitioner at
the time of hearing and could not be produced at that time are
brought on record but all these ingredients are not raised in this
petition. On merits, we cannot review our order.
In view of the aforesaid, no case is made out for
reviewing order dated 21.4.2011. This review petition is found
without merit and is dismissed with no order as to costs.
[Krishn Kumar Lahoti] [J.K. Maheshwari]
Judge Judge
vj