Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Gopal. G. Pawar vs The Assistant Executive Engineer
2025 Latest Caselaw 11490 Kant

Citation : 2025 Latest Caselaw 11490 Kant
Judgement Date : 16 December, 2025

[Cites 1, Cited by 0]

Karnataka High Court

Sri. Gopal. G. Pawar vs The Assistant Executive Engineer on 16 December, 2025

                                              -1-
                                                          NC: 2025:KHC:53454
                                                          RP No. 621 of 2024


                   HC-KAR



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 16TH DAY OF DECEMBER, 2025

                                           BEFORE
                               THE HON'BLE MS. JUSTICE JYOTI M
                              REVIEW PETITION NO. 621 OF 2024


                   BETWEEN:

                   SRI. GOPAL G. PAWAR
                   S/O LATE N.GOVINDAPPA AND
                   LATE SMT GODAVARI BAI,
                   AGED ABOUT 57 YEARS,
                   PRESENTLY AT NEW ADDRESS
                   R/O VRUSHABHADRI NILAYA,
                   4TH MAIN, 3RD CROSS,
                   HIGH SCHOOL EXTENSION,
                   HARIHARA-577 601
                   DAVANAGERE- DISTRICT.
                                                               ...PETITIONER
                   (BY SRI. R.GOPAL, ADVOCATE)

                   AND:
Digitally signed
by THEJAS          THE ASSISTANT EXECUTIVE ENGINEER,
KUMAR N            (ELECTRICAL) BRUHAT KAMAGARI,
Location: HIGH     UPA VIBHAGA-2, KPTCL, R.H. BUILDING,
COURT OF           2ND FLOOR, POONA - BENGALURU ROAD,
KARNATAKA
                   DAVANAGERE-577002.
                                                              ...RESPONDENT

                          THIS REVIEW PETITION UNDER ORDER 47, RULE 1 READ
                   WITH SECTION 114 OF THE CODE OF CIVIL PROCEDURE, 1908.


                          THIS REVIEW PETITION IS LISTED FOR ADMISSION,
                   THIS DAY, AN ORDER IS MADE AS UNDER:
                                       -2-
                                                     NC: 2025:KHC:53454
                                                     RP No. 621 of 2024


 HC-KAR



                               ORAL ORDER

Sri.R.Gopal, for the review petitioner, appeared in person.

The review petition is filed seeking a review of the order

passed by this Court on 27.11.2024 in W.P.No.25736/2024.

2. Counsel for the petitioner urged several

contentions.

3. Sri.R.Gopal, in presenting his arguments,

strenuously urged that the reduction of compensation in

respect of coconut trees and the award of interest of 6% is an

error apparent on the face of the record. Counsel, hence,

submits that the order may be reviewed.

4. Heard the arguments and perused the papers with

care.

5. The only point for consideration in this petition is

whether the review petitioner has made out a case for

reviewing the order dated 27th day of November 2024 and

satisfies the criteria of entertaining the same in the review

jurisdiction.

NC: 2025:KHC:53454

HC-KAR

6. Order 47 Rule (1) of the Code of Civil Procedure

provides for an application for review, which reads as under:

1. Application for review of the judgment.- (1) Any person considering himself aggrieved,-

(a) by a decree or Order from which an appeal is allowed, but from which no appeal has been preferred,

(b) by a decree or Order from which no appeal is allowed, or

(c) by a decision on a reference from a Court of Small Causes, and who, from the discovery of new and important matter

or evidence which, after the exercise of due diligence was

not within his knowledge or could not be produced by him

at the time when the decree was passed or Order made, or

on account of some mistake or error apparent on the face

of the record of for any other sufficient reason, desires to

obtain a review of the decree passed or Order made

against him, may apply for a review of judgment to the

Court which passed the decree or made the Order.

NC: 2025:KHC:53454

HC-KAR

7. The Apex court has repeatedly held in various

judgments that the jurisdiction and scope of the review are not

that of an appeal and can be entertained only if there is an

apparent error on the face of the record. A mere repetition of

old and overruled arguments, a second trip over ineffectually

covered grounds, or minor mistakes of an inconsequential

import are insufficient.

As is well known, a party is not entitled to seek a review

of a judgment delivered by the Court merely for rehearing and

a fresh decision of the case. The normal principle is that a

judgment pronounced by the Court is final. Under Order 47

Rule 1 of CPC, a judgment may be open to review inter alia if a

mistake or an error is apparent on the face of the record. An

error that is not self-evident and must be detected through a

process of reasoning can hardly be said to be an error apparent

on the face of the record, justifying the court to exercise its

power of review under Order 47, Rule 1, CPC. Suffice it to note

that in the exercise of jurisdiction under Order 47 Rule 1 CPC, it

is not permissible for an erroneous decision to be 'reheard and

corrected'. A review petition must be remembered as having a

NC: 2025:KHC:53454

HC-KAR

limited purpose and cannot be allowed to be an 'appeal in

disguise'.

8. Turning to the facts of the case, the review

petitioner has a grievance about the compensation awarded in

respect of coconut trees and the award of 6% interest. This

Court disposed of the writ petition on merits. The grounds

raised in the review petition do not fall within the limited scope

and ambit of the review jurisdiction. The grounds raised in the

review petition seek a re-hearing of the case on merits, which

is not permissible in review jurisdiction. The review petition

amounts to an appeal in disguise. I find there is no material

within the parameters of review jurisdiction to review the order.

9. Resultantly, the review petition is rejected.

SD/-

(JYOTI M) JUDGE

SS List No.: 1 Sl No.: 17

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter