High Court Jharkhand High Court

Satish Kumar Sinha vs Union Of India & Ors on 2 September, 2009

Jharkhand High Court
Satish Kumar Sinha vs Union Of India & Ors on 2 September, 2009
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Civil Miscellaneous Petition No. 349 of 2007.
                                           ---
                   Satish Kumar Sinha                          ...     ... Petitioner
                                              Versus
                   The Union of India and others                 ...      ...     Respondents
                                             ---
                   CORAM: HON'BLE MR. JUSTICE RAMESH KUMAR MERATHIA
                                             ---
                   For the Petitioner        : Mr. A. K. Verma, Advocate
                   For the Respondents       : Mr. V. Shivnath, Senior Advocate
                                             ---
    8. 2.9.2009

. This civil miscellaneous petition has been filed for review of order
dated 26.6.2007 passed in W. P. (C) No. 5229 of 2002 which reads as
follows:

“Mr. Anjani Kumar Verma, learned counsel for the
petitioner, seeks permission to withdraw this writ petition, saying
that it has become infructuous in view of the judgment dated 12th
January, 2007, given by the Supreme Court in Transferred Case
(Civil) No. 100 of 2002 (Mukund Swarup Mishra Vrs. Union of
India & ors.). Counsel appearing for respondent nos. 1, 2, 5 and 6
have no objection.

Accordingly, this writ petition is dismissed, as withdrawn.”

It is submitted by Mr. Verma appearing for the petitioner that all
the prayers in the writ petition did not become infructuous, and
therefore, the writ petition was withdrawn with liberty to the petitioner
to approach the concerned authorities for consideration of petitioner’s
grievance for allotment of the petrol pump, but such liberty was not
recorded in the said order and, and therefore, this civil miscellaneous
petition has been filed for review of the order.

The said order was passed in Court in presence of Mr. Verma.
From the order it does not appear that any such liberty was prayed or
given.

Accordingly, this civil miscellaneous petition is dismissed.
However, no costs.

(R. K. Merathia, J)

R. Shekhar Cp.2