Madhya Pradesh High Court
Gajendra vs Smt. Priyanaka on 3 December, 2019
Author: Vivek Rusia
Bench: Vivek Rusia
THE HIGH COURT OF MADHYA PRADESH
R.P. No. 902/2019
Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 1 :-
Indore, dated : 03.12.2019
Petitioner by Shri A.S. Kutumbale, learned Sr.
Advocate with Ms. Bharti Lakkad, Advocate.
Heard on the question of admission.
ORDER
The petitioner has filed the present review petition seeking review/recall of order dated 22.4.2019 passed by this Court dismissing M.P. No.2026/2019.
2. Shri Kutumbale, learned senior counsel appearing for the petitioner, submits that while dismissing the petition, this Court has overlooked the grounds raised in the writ petition. He submits that the Gram Sabha has passed the resolution dated 15.8.2005 without any authority and without notice to the present petitioner and other legal heirs of deceased Premnarayan. When the petitioner came to know about the mutation, he preferred an appeal before the Sub Divisional Officer (SDO) who dismissed the appeal vide order dated 10.1.2017. Thereafter, he preferred second appeal before the Additional Commissioner who allowed the same vide order dated 3.1.2018, but the Board of Revenue in exercise of revisional powers u/s. 50 of the M.P. Land Revenue Code has wrongly set aside the order of Addl. Commissioner and upheld the order of SDO. The petitioner is having Will in his favour and he is absolute owner of the land bearing Survey Nos. 289 and 316 by virtue of Will of Premnarayan in his favour. The THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 2 :-Additional Commissioner has rightly set aside the order of SDO which has wrongly been interfered by the Board of Revenue. This Court has dismissed the petition on the ground that the dispute between the petitioner and respondents is civil nature for which S.A. No.534/2016 is pending before this Court.
3. According to the petitioner, his brothers had filed Civil Suit in the year 1974 through their mother. The petitioner and husband of respondent No.1 i.e. Hariom were given half- half share in the land bearing Survey Nos. 183/1, 184/3 and 185 (new Nos. 225 and 278. Thereafter, Hariom expired and father of the petitioner Premnarayan filed the suit for declaration and permanent injunction. During pendency of the suit Premnarayan expired and by virtue of Will, name of petitioner was brought on record as his legal heir. The name of petitioner was transposed in his place. Meanwhile, respondent No.1 has sold the complete Survey Nos. 225 and 278 to respondent No.3 - Chhatarsingh. He applied for mutation before the Gram Sabha and vide resolution dated 15.8.2005, name of Chhatarsingh has been mutated in the revenue record.
4. After a period of ten years, the present petitioner filed an appeal before the SDO without an application u/s. 5 of the Limitation Act. Vide order dated 10.1.2017, the SDO has dismissed the appeal as the petitioner did not file an application u/s. 5 of the Limitation Act as also on the ground that the civil suit filed by the petitioner has been dismissed. The operative part of the order is reproduced below :
THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.-: 3 :-
"vihykFkhZ }kjk vius fyf[kr rdZ esa izLrqr fd;k gS fd losZ u- 278@1 rFkk 225 rFkk 227 dqy jdck 12- 66 ,dM ij izseukjk;.kk }kjk flfoy okn izdj.k dz- 39@v@2004 izLrqr fd;k gS ftlesa izfroknh fiz;adk mik/;k; rFkk vU; gSA xzke iapk;r }kjk vf/kdkj {ks= ls ckgj tkdj fookfnr Hkwfe dk ukaekrj.k fd;k x;kA e`rd ukekrj.k esa fof/kor fgrc/n i{kdkjksa dks ugh lquk x;kA fookfnr Hkwfe dks vfookfnr crk dj <gjko dz- 18 fnukad 04-10-2001 dks ukekrj.k /kks[kk/kMh ls fd;k x;k gSA ukekrj.k i'pkr mDr Hkwfe dk fodz; iqth;u dzekad 01@v@500 dks fo"ikfnu fnukad 27-07-2005 dks dUukSn us fd;kA rRi'pkr fodz; drkZ Nrj flag }kjk mDr Hkwfe dk ukekarj.k fd;k A mijksDr vknkjks ij vihykFkhZ }kjk <gjko izLrko dz- 10] 15-08-2005 dks fujLr dj iwoZor vihykFkhZ dk uke cgky djus okor vkns'k nsus gsrw fyf[kr rdZ is'kh fd, izR;FkhZ vf/koDrk }kjk vius ekSf[kd rdZ esa crk;k fd mDr <gjko izLrkok dza- 10 fnukad 15-08-2005 dk gS ftlesa fu;e ls ifjlhek vf/kfu;e ds rgr /kkjk&5 esa vkosnu is'k djuk FkkA izLrqr vihy eseks esa vkns'k dh izekf.kr izfrfyfi is'k ugha tks /kkjk 48 e-iz-Hkw-jk- lfgrk 1959 ds rgr xzkg; ugh gS flfoy lwV tks yxk;s x, og fujLr gq, gSA tks Hkh rdZ vihykFkhZ is'k fd, x, mudk vihy ls dksbZ laca/k ugha gSA esjs }kjk laiw.kZ izdj.k dks voyksdu fd;k x;kA vihykFkhZ }kjk ,d olh;rukek is'k fd;k ftlesa izseukjk;.k }kjk xtsUnz dks laifRr gsrq i= fu"ikfnr fd;k x;k gS vihykFkhZ }kjk izLrqr O;ogkj okn dz 39@v@10 ds vkns'k ds v/;;u ij Li"V gS fd oknh izseukjk;.k viuk okn flfoy U;k;ky; es is'k dj ik,A orZeku esa mDr Hkwfe ds fodz; i= Hkh fu"ikfnr gks x, gSA "
(Emphasis supplied)
5. The suit filed by Premnarayan has been dismissed and against which the appeal preferred has also been dismissed. Against the judgment and decree of courts below, the second appeal preferred before this Court is pending. The petitioner is claiming his share by virtue of the Will. The Gram Sabha as well as the revenue authorities have no right to examine the THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 4 :-validity of the Will. Even otherwise, vide resolution dated 15.8.2005, name of all the legal heirs have been mutated in the record. The name of petitioner is also there. The grievance of the petitioner is about the mutation of name of Chhatarsingh. As on today, he has a sale-deed in his favour and which has not been declared void in the civil suit and the first appeal. The entries in the revenue record are always subject to the final outcome of the civil proceedings.
6. The petitioner has filed the present review petition on the same grounds which have already been raised in the writ petition. The Hon,ble Apex court in case of Kamlesh Verma Vs. Mayawati ,reported in (2013) 8 SCC 320 has summarised the principles of review, the relevant para are reproduce below :-
8. The only point for consideration in this petition is whether the review petitioner has made out a case for reviewing the judgment and order dated 6-7-
2012 and satisfies the criteria for entertaining the same in review jurisdiction? Review jurisdiction
9. Article 137 of the Constitution of India provides for review of judgments or orders by the Supreme Court which reads as under:
"137. Review of judgments or orders by the Supreme Court.--Subject to the provisions of any law made by Parliament or any rules made under Article 145, the Supreme Court shall have power to review any judgment pronounced or order made by it."
10. Order 47 Rule 1(1) of the Code of Civil Procedure, 1908 provides for an application for review which reads as under:
"1. Application for review of 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, or 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."
THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 5 :-11. Further, Part VIII Order 40 of the Supreme Court Rules, 1966 deals with the review and consists of four rules. Rule 1 is important for our purpose which reads as under:
"1. The Court may review its judgment or order, but no application for review will be entertained in a civil proceeding except on the ground mentioned in Order 47 Rule 1 of the Code, and in a criminal proceeding except on the ground of an error apparent on the face of the record."
12. This Court has repeatedly held in various judgments that the jurisdiction and scope of review is not that of an appeal and it can be entertained only if there is an error apparent on the face of the record. A mere repetition through different counsel, of old and overruled arguments, a second trip over ineffectually covered grounds or minor mistakes of inconsequential import are obviously insufficient. This Court in Sow Chandra Kante v. Sk. Habib held as under: (SCC p. 675, para 1) "1. Mr Daphtary, learned counsel for the petitioners, has argued at length all the points which were urged at the earlier stage when we refused special leave thus making out that a review proceeding virtually amounts to a rehearing. May be, we were not right in refusing special leave in the first round; but, once an order has been passed by this Court, a review thereof must be subject to the rules of the game and cannot be lightly entertained. A review of a judgment is a serious step and reluctant resort to it is proper only where a glaring omission or patent mistake or like grave error has crept in earlier by judicial fallibility. A mere repetition, through different counsel, of old and overruled arguments, a second trip over ineffectually covered ground or minor mistakes of inconsequential import are obviously insufficient. The very strict need for compliance with these factors is the rationale behind the insistence of counsel's certificate which should not be a routine affair or a habitual step. It is neither fairness to the court which decided nor awareness of the precious public time lost what with a huge backlog of dockets waiting in the queue for disposal, for counsel to issue easy certificates for entertainment of review and fight over again the same battle which has been fought and lost. The Bench and the Bar, we are sure, are jointly concerned in the conservation of judicial time for maximum use. We regret to say that this case is typical of the unfortunate but frequent phenomenon of repeat performance with the review label as passport. Nothing which we did not hear then has been heard now, except a couple of rulings on points earlier put forward. May be, as counsel now urges and then pressed, our order refusing special leave was capable of a different course. The present stage is not a virgin ground but review of an earlier order which has the normal feature of finality."
(emphasis in original)
13. In a criminal proceeding, review is permissible on the ground of an error apparent on the face of the record. A review proceeding cannot be equated with the original hearing of the case. In Northern India Caterers (India) Ltd. v. Lt. Governor of Delhi, this Court, in paras 8 and 9 held as under: (SCC pp. 171-72) THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 6 :-"8. It is well settled that a party is not entitled to seek a review of a judgment delivered by this Court merely for the purpose of a rehearing and a fresh decision of the case. The normal principle is that a judgment pronounced by the Court is final, and departure from that principle is justified only when circumstances of a substantial and compelling character make it necessary to do so: Sajjan Singh v. State of Rajasthan. For instance, if the attention of the Court is not drawn to a material statutory provision during the original hearing, the Court will review its judgment: Girdhari Lal Gupta v. D.H. Mehta. The Court may also reopen its judgment if a manifest wrong has been done and it is necessary to pass an order to do full and effective justice: O.N. Mohindroo v. District Judge, Delhi. Power to review its judgments has been conferred on the Supreme Court by Article 137 of the Constitution, and that power is subject to the provisions of any law made by Parliament or the rules made under Article 145. In a civil proceeding, an application for review is entertained only on a ground mentioned in Order 47 Rule 1 of the Code of Civil Procedure, and in a criminal proceeding on the ground of an error apparent on the face of the record (Order 40 Rule 1 of the Supreme Court Rules, 1966). But whatever the nature of the proceeding, it is beyond dispute that a review proceeding cannot be equated with the original hearing of the case, and the finality of the judgment delivered by the Court will not be reconsidered except 'where a glaring omission or patent mistake or like grave error has crept in earlier by judicial fallibility': Sow Chandra Kante v. Sk. Habib.
9. Now, besides the fact that most of the legal material so assiduously collected and placed before us by the learned Additional Solicitor General, who has now been entrusted to appear for the respondent, was never brought to our attention when the appeals were heard, we may also examine whether the judgment suffers from an error apparent on the face of the record. Such an error exists if of two or more views canvassed on the point it is possible to hold that the controversy can be said to admit of only one of them. If the view adopted by the Court in the original judgment is a possible view having regard to what the record states, it is difficult to hold that there is an error apparent on the face of the record."
14. Review of the earlier order cannot be done unless the court is satisfied that material error, manifest on the face of the order, undermines its soundness or results in miscarriage of justice. This Court in Col. Avtar Singh Sekhon v. Union of India held as under: (SCC p. 566, para 12) "12. A review is not a routine procedure. Here we resolved to hear Shri Kapil at length to remove any feeling that the party has been hurt without being heard. But we cannot review our earlier order unless satisfied that material error, manifest on the face of the order, undermines its soundness or results in miscarriage of justice. In Sow Chandra Kante v. Sk. Habib this Court observed: (SCC p. 675, para 1) '1. ... A review of a judgment is a serious step and reluctant resort to it is proper only where a glaring omission or patent mistake or like grave error has crept in earlier by judicial fallibility. ... The present stage is not a virgin ground but review of an earlier order which has the normal THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 7 :-feature of finality.'"
15. An error which is not self-evident and has to be detected by 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. A review is by no means an appeal in disguise whereby an erroneous decision is reheard and corrected, but lies only for patent error. This Court in Parsion Devi v. Sumitri Devi held as under: (SCC pp. 718-19, paras 7-9) "7. It is well settled that review proceedings have to be strictly confined to the ambit and scope of Order 47 Rule 1 CPC. In Thungabhadra Industries Ltd. v. Govt. of A.P. this Court opined: (AIR p. 1377, para 11) '11. What, however, we are now concerned with is whether the statement in the order of September 1959 that the case did not involve any substantial question of law is an "error apparent on the face of the record". The fact that on the earlier occasion the court held on an identical state of facts that a substantial question of law arose would not per se be conclusive, for the earlier order itself might be erroneous. Similarly, even if the statement was wrong, it would not follow that it was an "error apparent on the face of the record", for there is a distinction which is real, though it might not always be capable of exposition, between a mere erroneous decision and a decision which could be characterised as vitiated by "error apparent". A review is by no means an appeal in disguise whereby an erroneous decision is reheard and corrected, but lies only for patent error.'
8. Again, in Meera Bhanja v. Nirmala Kumari Choudhury while quoting with approval a passage from Aribam Tuleshwar Sharma v. Aribam Pishak Sharma this Court once again held that review proceedings are not by way of an appeal and have to be strictly confined to the scope and ambit of Order 47 Rule 1 CPC.
9. Under Order 47 Rule 1 CPC a judgment may be open to review inter alia if there is a mistake or an error apparent on the face of the record. An error which is not self-evident and has to be detected by 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. In exercise of the jurisdiction under Order 47 Rule 1 CPC it is not permissible for an erroneous decision to be 'reheard and corrected'. A review petition, it must be remembered has a limited purpose and cannot be allowed to be 'an appeal in disguise'."
16. Error contemplated under the Rule must be such which is apparent on the face of the record and not an error which has to be fished out and searched. It must be an error of inadvertence. The power of review can be exercised for correction of a mistake but not to substitute a view. The mere possibility of two views on the subject is not a ground for review. This Court, in Lily Thomas v. Union of India held as under: (SCC pp. 250-53, paras 54, 56 & 58) "54. Article 137 empowers this Court to review its judgments subject to the provisions of any law made by Parliament or any rules made under Article 145 of the Constitution. The Supreme Court Rules made in exercise of the powers under Article 145 of the Constitution prescribe that in civil cases, review lies on any of the grounds specified in Order 47 Rule 1 of the Code of Civil Procedure which provides:
THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.-: 8 :-
'1. Application for review of 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, or 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.' Under Order 40 Rule 1 of the Supreme Court Rules no review lies except on the ground of error apparent on the face of the record in criminal cases. Order 40 Rule 5 of the Supreme Court Rules provides that after an application for review has been disposed of no further application shall be entertained in the same matter.
* * *
56. It follows, therefore, that the power of review can be exercised for correction of a mistake but not to substitute a view. Such powers can be exercised within the limits of the statute dealing with the exercise of power.
The review cannot be treated like an appeal in disguise. The mere possibility of two views on the subject is not a ground for review. Once a review petition is dismissed no further petition of review can be entertained. The rule of law of following the practice of the binding nature of the larger Benches and not taking different views by the Benches of coordinated jurisdiction of equal strength has to be followed and practised. However, this Court in exercise of its powers under Article 136 or Article 32 of the Constitution and upon satisfaction that the earlier judgments have resulted in deprivation of fundamental rights of a citizen or rights created under any other statute, can take a different view notwithstanding the earlier judgment.
* * *
58. Otherwise also no ground as envisaged under Order 40 of the Supreme Court Rules read with Order 47 of the Code of Civil Procedure has been pleaded in the review petition or canvassed before us during the arguments for the purposes of reviewing the judgment in Sarla Mudgal case. It is not the case of the petitioners that they have discovered any new and important matter which after the exercise of due diligence was not within their knowledge or could not be brought to the notice of the Court at the time of passing of the judgment. All pleas raised before us were in fact addressed for and on behalf of the petitioners before the Bench which, after considering those pleas, passed the judgment in Sarla Mudgal case. We have also not found any mistake or error apparent on the face of the record requiring a review. Error contemplated under the rule must be such which is apparent on the face of the record and not an error which has to be fished out and searched. It must be an error of inadvertence. No such error has been pointed out by the learned counsel appearing for the parties seeking review of the judgment. The only THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 9 :-arguments advanced were that the judgment interpreting Section 494 amounted to violation of some of the fundamental rights. No other sufficient cause has been shown for reviewing the judgment. The words 'any other sufficient reason appearing in Order 47 Rule 1 CPC' must mean 'a reason sufficient on grounds at least analogous to those specified in the rule' as was held in Chhajju Ram v. Neki and approved by this Court in Moran Mar Basselios Catholicos v. Most Rev. Mar Poulose Athanasius. Error apparent on the face of the proceedings is an error which is based on clear ignorance or disregard of the provisions of law. In T.C. Basappa v. T. Nagappa, this Court held that such error is an error which is a patent error and not a mere wrong decision. In Hari Vishnu Kamath v. Ahmad Ishaque, it was held: (AIR p. 244, para 23) '23. ... [I]t is essential that it should be something more than a mere error; it must be one which must be manifest on the face of the record. The real difficulty with reference to this matter, however, is not so much in the statement of the principle as in its application to the facts of a particular case. When does an error cease to be mere error, and become an error apparent on the face of the record? The learned counsel on either side were unable to suggest any clear-cut rule by which the boundary between the two classes of errors could be demarcated.
Mr Pathak for the first respondent contended on the strength of certain observations of Chagla, C.J. in Batuk K. Vyas v. Surat Borough Municipality, that no error could be said to be apparent on the face of the record if it was not self-evident and if it required an examination or argument to establish it. This test might afford a satisfactory basis for decision in the majority of cases. But there must be cases in which even this test might break down, because judicial opinions also differ, and an error that might be considered by one Judge as self-evident might not be so considered by another. The fact is that what is an error apparent on the face of the record cannot be defined precisely or exhaustively, there being an element of indefiniteness inherent in its very nature, and it must be left to be determined judicially on the facts of each case.' Therefore, it can safely be held that the petitioners have not made out any case within the meaning of Article 137 read with Order 40 of the Supreme Court Rules and Order 47 Rule 1 CPC for reviewing the judgment in Sarla Mudgal case. The petition is misconceived and bereft of any substance."
17. In a review petition, it is not open to the Court to reappreciate the evidence and reach a different conclusion, even if that is possible. Conclusion arrived at on appreciation of evidence cannot be assailed in a review petition unless it is shown that there is an error apparent on the face of the record or for some reason akin thereto. This Court in Kerala SEB v. Hitech Electrothermics & Hydropower Ltd. held as under: (SCC p. 656, para 10) "10. ... In a review petition it is not open to this Court to reappreciate the evidence and reach a different conclusion, even if that is possible. The learned counsel for the Board at best sought to impress us that the correspondence exchanged between the parties did not support the conclusion reached by this Court. We are afraid such a submission cannot be permitted to be advanced in a review petition. The appreciation of evidence on record is fully within the domain of the THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 10 :-appellate court. If on appreciation of the evidence produced, the court records a finding of fact and reaches a conclusion, that conclusion cannot be assailed in a review petition unless it is shown that there is an error apparent on the face of the record or for some reason akin thereto. It has not been contended before us that there is any error apparent on the face of the record. To permit the review petitioner to argue on a question of appreciation of evidence would amount to converting a review petition into an appeal in disguise."
18. Review is not rehearing of an original matter. The power of review cannot be confused with appellate power which enables a superior court to correct all errors committed by a subordinate court. A repetition of old and overruled argument is not enough to reopen concluded adjudications. This Court in Jain Studios Ltd. v. Shin Satellite Public Co. Ltd., held as under:
(SCC pp. 504-505, paras 11-12) "11. So far as the grievance of the applicant on merits is concerned, the learned counsel for the opponent is right in submitting that virtually the applicant seeks the same relief which had been sought at the time of arguing the main matter and had been negatived. Once such a prayer had been refused, no review petition would lie which would convert rehearing of the original matter. It is settled law that the power of review cannot be confused with appellate power which enables a superior court to correct all errors committed by a subordinate court. It is not rehearing of an original matter. A repetition of old and overruled argument is not enough to reopen concluded adjudications.
The power of review can be exercised with extreme care, caution and circumspection and only in exceptional cases.
12. When a prayer to appoint an arbitrator by the applicant herein had been made at the time when the arbitration petition was heard and was rejected, the same relief cannot be sought by an indirect method by filing a review petition. Such petition, in my opinion, is in the nature of 'second innings' which is impermissible and unwarranted and cannot be granted."
19. Review proceedings are not by way of an appeal and have to be strictly confined to the scope and ambit of Order 47 Rule 1 CPC. In review jurisdiction, mere disagreement with the view of the judgment cannot be the ground for invoking the same. As long as the point is already dealt with and answered, the parties are not entitled to challenge the impugned judgment in the guise that an alternative view is possible under the review jurisdiction. Summary of the principles
20. Thus, in view of the above, the following grounds of review are maintainable as stipulated by the statute:
20.1. When the review will be maintainable:
(i) Discovery of new and important matter or evidence which, after the exercise of due diligence, was not within knowledge of the petitioner or could not be produced by him;
(ii) Mistake or error apparent on the face of the record;
(iii) Any other sufficient reason.
The words "any other sufficient reason" have been interpreted in Chhajju Ram v. Neki and approved by this Court in Moran Mar Basselios Catholicos v. Most Rev. Mar Poulose Athanasius to mean "a reason sufficient on grounds at least analogous to those specified in the rule". The same THE HIGH COURT OF MADHYA PRADESH R.P. No. 902/2019 Gajendra S/o. Premnarayan V/s. Smt. Priyanka & others.
-: 11 :-principles have been reiterated in Union of India v. Sandur Manganese & Iron Ores Ltd.
20.2. When the review will not be maintainable:
(i) A repetition of old and overruled argument is not enough to reopen concluded adjudications.
(ii) Minor mistakes of inconsequential import.
(iii) Review proceedings cannot be equated with the original hearing of the case.
(iv) Review is not maintainable unless the material error, manifest on the face of the order, undermines its soundness or results in miscarriage of justice.
(v) A review is by no means an appeal in disguise whereby an erroneous decision is reheard and corrected but lies only for patent error.
(vi) The mere possibility of two views on the subject cannot be a ground for review.
(vii) The error apparent on the face of the record should not be an error which has to be fished out and searched.
(viii) The appreciation of evidence on record is fully within the domain of the appellate court, it cannot be permitted to be advanced in the review petition.
(ix) Review is not maintainable when the same relief sought at the time of arguing the main matter had been negatived.
It is clear from the above verdict that review will be maintainable upon discovery of new and important matter or evidence which, after the exercise of due diligence, was not within knowledge of the petitioner or could not be produced by him .There is no error on the face of record. The present review petition is beyond the scope of Order 47 Rule 1 of the C.P.C.
7. Consequently, this review petition fails and is hereby dismissed.
( VIVEK RUSIA ) JUDGE Alok/- Digitally signed by Alok Gargav Date: 2019.12.07 17:32:00 +05'30'