High Court Madhya Pradesh High Court

Smt. Mamta Bai vs Smt. Anjana Singh on 28 January, 2011

Madhya Pradesh High Court
Smt. Mamta Bai vs Smt. Anjana Singh on 28 January, 2011
          Review Petition No. 37 of 2011
28/01/2011

Shri S. P. Singh, learned counsel for the
petitioner.

By this petition review of the order dated
23-12-2010 passed in Writ Petition No.
16844/2010 has been sought.

By order dated 23-12-2010 application
filed by the petitioner therein : I.A. No.
15106/2010 was allowed and the petitioner
was permitted to withdraw the petition.

Contention put forth by the learned
counsel for the petitioner is that the petition
was withdrawn with liberty to file a revision. It
is urged that for want of liberty the petitioner
will not be able to avail the remedy of
revision.

I.A. No. 15106/2010 which was allowed in
Writ Petition No. 16844/2010 specifically
mention that the petition is being withdrawn
with liberty to avail the remedy of revision.
Since the entire application has been allowed,
implicit it is in the order dated 23-12-2010
that the petitioner was set at liberty to avail
the remedy of revision. Therefore, no case is
made out for reviewing the order.

With this observation the review petition
is finally disposed of.

At this stage learned counsel for the
petitioner submits that the certified copy of
the impugned order as was filed in Writ
Petition No. 16844/2010 may be directed to
be returned to the petitioner.

In case the petitioner files true copy of
the said order, the same may be returned.

Certified copy as per rules.

(SANJAY YADAV)
JUDGE
sc