Citation : 2022 Latest Caselaw 10357 Bom
Judgement Date : 7 October, 2022
1 1-MCA-641-2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
MISC. CIVIL APPLICATION (REVIEW) NO. 641 OF 2022
IN WRIT PETITION NO. 6045 OF 2018 (D)
(Parmanand Mahadev Thote Vs. Project Officer, Soil and Water Management Pilot Project, Nagpur &
Anr.)
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's order
and Registrar's orders.
Shri S.S. Deshpande, Advocate for the applicant/ petitioner.
CORAM : A. S. CHANDURKAR, J.
DATE : OCTOBER 7, 2022.
Heard the learned Counsel for the applicant and perused the grounds raised in support of the review application. The learned Counsel for the applicant sought to rely upon the decisions in i) Allahabad Bank & Ors. Vs. Krishan Pal Singh [AIR 2021 SC 4397]; ii) Ajaib Singh Vs. Sirhind Cooperative Marketing-Cum-Processing Service Society Limited And Another [(1996) 6 SCC 82]; iii) Director, Fisheries Terminal Division Vs. Bhikubhai Meghajibhai Chavda [AIR 2010 SC 1236]; and iv) Ittyavira Mathai Vs. Varkey Varkey and another [AIR 1964 SC 907].
On hearing the learned Counsel for the applicant, it is found that the applicant seeks to re-open the proceedings. Under review jurisdiction, it would not be permissible to re-appreciate the material on record and take a different view as sought to be urged by the learned Counsel for the applicant. Such jurisdiction would be available when challenge is raised to the judgment under review.
In the absence of any error apparent on the face of record, I am not inclined to exercise review jurisdiction. The review application is therefore dismissed.
(JUDGE)
SUMIT Digitally signed bySUMIT CHETAN AGRAWAL Signing Date:07.10.2022 16:39
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!