IN THE HIGH COURT OF JHARKHAND AT RANCHI
Civil Review No. 34 of 2008
The State of Jharkhand & another ... ... ... Petitioners
Versus
Jharkhand Rajya Bhu Mapp
Ewam Bandobasti Sah Chakbandi
Karamchari Sangh and others ... ... ... Opp. Parties
------
CORAM: THE HON'BLE MR. JUSTICE M. Y. EQBAL
------
For the Petitioners: Mr. Shamim Akhtar, GP.II
For the Opp. Parties: M/s.G.M. Mishra, Umesh Mishra.
------
4/ 19.01.2009
The respondents-State has filed this review application
seeking review of the judgment dated 22.8.2006 passed in W.P. (S)
No.6903 of 2002 wherein learned Single Judge which was disposed
of in terms of the order dated 28.10.2005 passed in W.P. (S) No.4953
of 2003. The order dated 22.8.2006 passed in W.P. (S) No.6903 of
2002 reads as under: –
“On 25th July, 2006 counsel for the State was asked
to obtain instructions and file counter affidavit and state
whether the case of the petitioner is covered by a decision
rendered in the case of Bhola Thakur Vs. State of
Jharkhand & Ors, W.P(S) No.4953/2003 disposed of on
28th October, 2005. Counsel for the respondents accepted
that the case of the petitioner is covered by the decisions
rendered in the case of Bhola Thakur (Supra).
In the facts and circumstances, the present writ
petition is also disposed of with similar terms and
conditions as rendered in the case of Bhola Thakur
(Supra).”
I do not find any error apparent on the face of the record.
This review application is dismissed.
(M. Y. Eqbal, J)
Manoj/cp.2