Citation : 2023 Latest Caselaw 8870 ALL
Judgement Date : 24 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- CIVIL MISC REVIEW APPLICATION No. - 169 of 2021 Applicant :- Virendra Kumar Singh Opposite Party :- Director / Chairman Basic Education Board And 3 Others Counsel for Applicant :- Balram Singh,Pradeep Chandra(Senior Adv.),Pratik Chandra Counsel for Opposite Party :- C.S.C.,Arun Kumar Hon'ble Vivek Chaudhary,J.
(Re:-Civil Misc. Correction Application No. 2 of 2023)
Ground shown is sufficient.
Application is allowed.
The order dated 16.3.2023, is corrected and after correction the same reads as under:-
"Heard learned counsel for the review-applicant and the learned Standing Counsel.
Delay in filing the review application condoned.
This review application is filed by the petitioner-review applicant to review/revisit the judgment and order dated 21.10.2019 passed by this Court.
All the the said grounds are already considered in the judgment and order dated 21.10.2019 and now it is not open for the petitioner to argue the same again.
Hence, I do not find any force in the submissions made by learned counsel for the review applicant.
The review application is dismissed."
(Vivek Chaudhary, J.)
Order Date :- 24.3.2023
Arjun/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!