Citation : 2010 Latest Caselaw 2610 Del
Judgement Date : 17 May, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RA 205/2010 in W.P. (C.) No. 243/2002
% Date of Decision: 17.05.2010
Jiya Ram .... Petitioner
Through Mr. Arun Bhardwaj, Advocate
Versus
UOI & Ors. .... Respondents
Through Mr. Aditya Madan, Advocate
CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE MOOL CHAND GARG
1. Whether reporters of Local papers may be YES
allowed to see the judgment?
2. To be referred to the reporter or not? NO
3. Whether the judgment should be reported in NO
the Digest?
ANIL KUMAR, J.
*
RA No. 205/2010 & CM No. 6694/2010
The petitioner/applicant has sought a review of order dated 1st
February, 2010 passed in WP(C) No.243 of 2002 titled as Sh. Jiya Ram
Vs. Union of India, dismissing the writ petition filed by the petitioner
and upholding the order of the Tribunal dated 12th September, 2001
passed in OA 1844/1999 dismissing his application seeking setting
aside of the order of punishment dated 20th October, 1997 and the
orders passed by the Appellate Authority and the Revisional Authority.
The petitioner has also sought a condonation of delay in filing the
application for review on the ground that he had applied for the certified
copy on 1st February, 2010, which was given to his counsel on 16th
February, 2010 and because of personal reason, he wanted to change
his counsel, however, he could get the copy of the impugned order in
the middle of March, 2010 and thereafter he contacted Mr. Arun
Bhardwaj, Advocate, who prepared the review application and filed the
same on 21st April, 2010. In the circumstances, it is contended that
there is sufficient cause for condonation of delay in filing the application
for review.
While dismissing the writ petition, this Court had perused the
testimony of PW-4 Sh. Nanhe Mal, who had categorically implicated the
petitioner and other police personnel and in the circumstances, had
held that the allegation of the petitioner that it was a case of no
evidence was not made out. This Court also perused and relied on the
relevant evidence against the petitioner and rejected the plea of the
petitioner and held that the testimony of complainant was sound and
reliable and could not be ignored. It has also been held that the
testimony of the witnesses could not be rejected on the surmises and
conjectures as has been raised by the petitioner and culpability of
petitioner in picking up the son of the complainant and his helper and
releasing them after accepting illegal consideration has been established
without any doubt. The false DD entry made at the instance of the
petitioner was also considered and it was held that it could not be relied
on to absolve the petitioner. This Court had also held that on the basis
of preponderance of probability, the inferences drawn by the
disciplinary authority and respondents were possible and the Court
would not substitute its inferences, in case different inferences can be
drawn by the Court, with the inferences drawn by the respondents. In
para 22 of the order, it is categorically stipulated that no other grounds
except which had been considered and discussed in the order dated 1st
February, 2010, were raised on behalf of the petitioner.
The petitioner/applicant has sought review of the order dated 1st
February, 2010 on the ground that there are mistakes and other errors
which are apparent on the face of the record and various material and
relevant submissions made by the counsel for the petitioner had not
been noticed.
The applicant has contended that the Court had erred in holding
that another affidavit given by Sh. Nanhe Mal was not accepted as in
his subsequent affidavit, he had stated that in the complaint he had
given the name of the petitioner as he was angry with the police officers
and therefore, the Court should have considered the later affidavit given
by PW-4 which supports the contentions of the petitioner. The
petitioner/applicant has raised more grounds for review than the
grounds raised by the petitioner in his writ petition, which was
dismissed by order dated 1st February, 2010.
Though at the time of argument on behalf of the petitioner, the
emphasis was that there is no evidence against the petitioner, however,
while seeking review the emphasis has been that on the basis of the
evidence, the inferences as drawn by the Disciplinary Authority and the
respondents cannot be drawn and in the circumstances the
petitioner/applicant seeks this Court to re-appreciate the entire
evidence and to arrive at different findings and conclusions and to
substitute the inferences drawn by the Disciplinary Authority and the
respondents.
The learned counsel for the petitioner/applicant has contended
that other affidavit given by Sh. Nanhe Mal absolving the petitioner by
stating that he had given the name of the petitioner in the complaint as
he was angry with him has not been considered by the Court while
dismissing his writ petition by order dated 1st February, 2010.
The plea of the petitioner is contrary to the grounds raised and
the allegation made in the review application as it has been urged in the
application for review that this Court has erred in holding to the effect
that another affidavit given by Sh. Nanhe Mal was not considered. If
the observation of this Court is that another affidavit given by Sh.
Nanhe Mal was not accepted, then it cannot be held that the effect of
other affidavit given by Sh. Nanhe Mal was not considered.
This is no more res integra that review proceedings have to
confine strictly to the ambit and scope of Order 47 of the Code of Civil
Procedure. Under the said provision, an order may be opened for
review, inter alia, if there is a mistake or error apparent on the face of
the record.
The learned counsel for the petitioner has not been able to make
out any such error apparent on the face of the record inasmuch as an
error which is not self evident and has to be inferred by a detailed
process of reasoning and consideration of the evidence and pleas and
contentions of the parties can hardly be said to be an error apparent on
the face of record justifying the Court to exercise its power of review. In
exercise of power of review, it is not permissible for an erroneous
decision to be re-heard and corrected as a review petition has a limited
purpose and cannot be allowed to be an appeal in disguise. A review
cannot be sought merely for fresh hearing or argument or for correction
of an erroneous decision taken earlier. The power of review has to be
exercised only for correction of a patent error of law or fact, which stays
in the place without any elaborate argument being needed in
establishing it.
While dismissing the petition by order dated 1st February, 2010,
the testimonies of Sh. Nanhe Mal/complainant PW-4, his son Sh.
Subhash Chand, PW-5, Sh. Krishan Pal, helper of the complainant, PW-
6 and Sh. Vinod Kumar, another son of the complainant, PW-7 recorded
before the Disciplinary Authority, were considered. The testimonies of
the witnesses and complainant, recorded before the Inquiry Officer,
were perused as the counsel for the respondent had pointed out slight
variation regarding identification of two of the persons involved in the
matter. It was noticed that the petitioner had been contending that
they were not identified whereas, it transpired from the perusal that
though they had been identified as the persons present at the time of
incident but their names were not correctly identified. Thus, it was
inferred by the Court that it cannot be held that those persons were not
identified by the complainant. In the circumstances, this Court had
held that the case of the petitioner is not where the testimonies of any
of the witnesses had been rejected on surmises and conjectures but the
inferences had been drawn on the basis of preponderance of
probabilities. If another inference may be feasible or possible, that
would not lead to a conclusion that there are patent illegalities in the
order of the Disciplinary Authority and consequently, the writ petition,
after considering all the facts and circumstances and the grounds
raised before this Court, was dismissed. It was held that the evidence
as noticed and discussed was sufficient to demonstrate the culpability
of the petitioner. The learned counsel for the petitioner cannot contend
that there is no evidence against the petitioner and on the basis of re-
appreciation of evidence, which is not within the jurisdiction of this
Court, it cannot be held that the order dated 1st February, 2010 suffers
from such patent illegality or such errors which are apparent on the
face of the record.
In the entirety of facts and circumstances, therefore, there are no
such patent errors in the order impugned before us, which requires to
be corrected in exercise of jurisdiction of power of review by this Court.
Consequently, the application of the petitioner/applicant is without any
merit and it is liable to be dismissed. The application is, therefore,
dismissed. Application for condonation of delay is also disposed of.
However, the parties are left to bear their own costs.
ANIL KUMAR, J.
May 17, 2010 MOOL CHAND GARG, J. 'rs'
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!