Citation : 2025 Latest Caselaw 4240 Jhar
Judgement Date : 24 June, 2025
-1-
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Civil Review (Filing) No. 7931 of 2024
----
The State of Jharkhand & Anr. ... ... Petitioners Versus M/s Alternative for India Development ... ... Respondent
-------
CORAM :HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE RAJESH KUMAR
------
For the Appellant : Mr. Ashutosh Anand, AAG III For the Respondent : Mr. M.S. Mittal, Sr. Advocate Mr. Salona Mittal, Advocate Mrs. Lavanya Godidia Mittal, Advocate Mr. Yashdeep Kanhai, Advocate Miss. Divya Choudhary, Advcoate
--------
th Order No. 09 : Dated 24 June, 2025
1. Perused the office note dated 18.06.2025 and
24.06.2025.
2. Pursuant thereto, Vakalatnama has been field on behalf
of petitioner nos. 1 and 2.
3. So far defect no. 15 and 22 are concerned, that has
partly been removed, as pagination certificate is required to
be corrected. Learned counsel for the petitioners has
submitted since the tenure of former Oath Commissioner has
expired and new Oath Commissioner has come and further
the defect(s) is formal in nature, as such the same may be
ignored.
4. However, I.A. No. 13490 of 2024 has been filed for
ignoring defect no. 15.
5. Learned counsel for the submitted that the defect no.
15, as pointed out by the office, is formal in nature, as such
the same may be ignored.
6. This Court considering the fact that the defect no. 15, as
pointed out by the office, is formal in nature, as such the
same is hereby ignored.
7. Accordingly, Interlocutory Application being I.A. No.
13490 of 2024 stands disposed of.
8. So far defect nos. 12, 19 and 22 are concerned
Supplementary affidavit has been filed by the petitioners.
9. We have perused the supplementary affidavit and found
that the defect no. 12, pertains to grounds are missing; defect
no. 19 pertains to fee of Rs. 10 is missing in certified copy of
judgment and defect no. 22 pertains to Photocoy of impugned
order is not to be made annexure.
10. So far defect no. 12 is concerned, grounds have been
mentioned in the supplementary affidavit; so far defect no. 19
is concerned the authentication fee has been filed and further
so far defect no. 22 is concerned, that has partially been
removed and rest could not be removed due to completion of
tenure of the concerned Oath Commissioner, as such partial
defect may be ignored.
11. This Court considering the submission advanced by
learned counsel for the petitioners and going through the
supplementary affidavit at flag A is of the view that other
defects have been removed and partial defect so far defect no.
22 is concerned, is ignored.
12. Office is to verify and place the matter under
appropriate heading.
13. Mr. M.S. Mittal, learned senior counsel appearing for
the respondent has submitted that review petition has been
filed after delay of 429 days for which delay condonation
application has been filed but copy of the same has same
being I.A. No. 12989 of 2024 has not been given to him.
14. Upon this, Mr. Ashutosh Anand, learned AAG-III
appearing for the petitioners has submitted that copy of I.A.
No. 12989 of 2024 shall be handed over in course of the day.
15. List this case on 9th July, 2025 under appropriate
heading.
(Sujit Narayan Prasad, J.)
(Rajesh Kumar, J.) Alankar/
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!