Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Jharkhand High Court

Manoj Kumar (Personnel No.4796) vs Steel Authority Of India Limited (Sail) on 19 December, 2024

Author: Sujit Narayan Prasad

Bench: Sujit Narayan Prasad, Subhash Chand

       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                        Civil Review No.100 of 2023
                                       -----
  Manoj Kumar (Personnel No.4796), aged about 49 years, s/o Shri Amir
  Singh, r/o Quarter No.AC/07 Overman Colony, PO-Jitpur, PS-
  Jorapokhar, District-Dhanbad (Jharkhand)               ...      Petitioner
                                    Versus
  1. Steel Authority of India Limited (SAIL), through its Chairman, Ispat
  Bhawan, Lodhi Road, P. Box, No.3049, P.O., P.S. & Dist.-New Delhi-
  110003.
  2. Director (Raw Material & Logistic) and Nominated Owner of the
  Collieries, Steel Authority of India Limited (SAIL), Ispat Bhawan, Lodhi
  Road, P. Box, No.3049, P.O., P.S. & Dist.-New Delhi-110003
  3. General Manager (P&A), SAIL Colliery Division, office of the Steel
  Authority of India Limited, Growth Division, 2nd Floor, Trimurti
  Bhawan, 97, Park Streets, P.O., P.S. & Dist.-Kolkata 700016 (West
  Bengal).
  4. General Manager (Chasnalla & Jitpur Colliery), Steel Authority of
  India Limited (SAIL), Colliery Division, Chasnalla, P.O. & P.S.
  Patherdih, Dist.-Dhanbad (Jharkhand)
  5. Deputy General Manager/Agent, Jitpur Colliery, Steel Authority of
  India Limited (SAIL), Colliery Division, P.O. Jitpur, P.S. Jorapokhar,
  District-Dhanbad, Jharkhand.
  6. Assistant General Manager (Egg.) & I/C (P&A) Chasnalla & Jitpur,
  Steel Authority of India Limited (SAIL), Colliery Division, Chasnalla,
  P.O.- Chasnalla, P.S. Patherdih, Dist.-Dhanbad (Jharkhand).
  7. Colliery Manager (J), Steel Authority of India Limited (SAIL), Colliery
  Division, Jitpur Colliery, P.O. Jitpur, P.S. Jorapokhar, District-Dhanbad,
  (Jharkhand).
  8. Executive Director, Colliery, SAIL, 2nd Floor, Trimurti Bhawan, 97,
  Park Streets, Kolkata P.O. P.S. & Dist.-Kolkata-700016 (West Bengal).
                            ......             Opposite Parties/ Respondents
  9. Keshnath Yadav (Personnel No.4803), son of Shri Umashankar Yadav,
  r/o Qr. No./AC/06, Overman Colony, PO-Jitpur, PS-Jorapokhar, District-
  Dhanbad (Jharkhand) ...........Proforma Opposite Party/Petitioner No.2
                                  With
                         Civil Review No. 42 of 2023
                                       -----
  Steel Authority of India Limited (SAIL), a Government company within
  the meaning of Section 617 of the Companies Act, Colliery Division,
  Chasnala Colliery, having its office Chasnala, PO-Chasnala, PS-
  Patherdih, District-Dhanbad (Jharkhand) through its Chief General
  Manager (Law), namely, Rajesh Kumar, aged about 54 years, s/o Bibhuti
  Bhusan Sinha, r/o Q. No. 4D 6068 Sector IV, PO-Bokaro, PS-Bokaro,
  District-Bokaro-Jharkhand            ...        Respondent No.1/Petitioner
                                    Versus
1. Manoj Kumar (Personnel No.4796), s/o Shri Amir Singh, r/o Quarter
No.AC/07 Overman Colony, PO-Jitpur, PS-Jorapokhar, District-Dhanbad
(Jharkhand).
2. Keshnath Yadav (Personnel No.4803), son of Shri Umashankar Yadav,
r/o Qr. No./AC/06, Overman Colony, PO-Jitpur, PS-Jorapokhar, District-
Dhanbad (Jharkhand)
                              ...       ...Petitioners/ Opposite Parties
 3. Director (Raw Material & Logistic) and Nominated Owner of the
Collieries, Steel Authority of India Limited (SAIL), Ispat Bhawan, Lodhi
Road, P.O., P.S., & Dist.Lodhi Colony,New Delhi.
4. General Manager (P&A), SAIL Colliery Division, office of the Steel
Authorty of India Limited, Growth Division, 2nd Floor, Trimurti Bhawan,
97, Park Streets, Kolkata P.O., P.S. & Dist.-Kolkata, Kolkata.
5. General Manager (Chasnalla & Jitpur Colliery), Steel Authority of
India Limited (SAIL), Colliery Division, Chasnalla, P.O. & P.S. Patherdih,
Dist.-Dhanbad (Jharkhand)
6. Deputy General Manager/Agent, Jitpur Colliery, Steel Authority of
India Limited (SAIL), Colliery Division, P.O. Jitpur, P.S. Jorapokhar,
DistrictDhanbad, Jharkhand.
7. Assistant General Manager (Egg.) & I/C (P&A) Chasnalla & Jitpur,
Steel Authority of India Limited (SAIL), Colliery Division, Chasnalla, P.O.
& P.S. Patherdih, Dist.Dhanbad (Jharkhand).
8. Colliery Manager (J), Steel Authority of India Limited (SAIL), Colliery
Division, Jitpur Colliery, P.O. Jitpur, P.S. Jorapokhar, District Dhanbad,
(Jharkhand).
9. Executive Director, Colliery, SAIL, 2nd Floor, Trimurti Bhawan, 27,
Park Streets, P.O. P.S. & Dist.-Kolkata-700016 (West Bengal).
                     ....... Respondent nos. 2 to 7/Proforma Opposite Parties

                                  With
                       Civil Review No. 43 of 2023
                                      -----
 Steel Authority of India Limited (SAIL), a Government company within
 the meaning of Section 617 of the Companies Act, Colliery Division,
 Chasnala Colliery, having its office Chasnala, Ispat Bhawan, through its
 Chief General Manager (Law), namely, Rajesh Kumar, aged about 54
 years, s/o Bibhuti Bhusan Sinha, r/o Q. No. 4D 6068 Sector IV, PO-
 Bokaro, PS-Bokaro, District-Bokaro-Jharkhand               ... Petitioner
                                   Versus
 1. Arvind Kumar Singh, son of Late Vijay Kumar Singh, r/o Qr No. F-11-
 B (F-Type Colony), PO-Chasnala, PS-Patherdih, District-Dhanbad-
 828135 (Jharkhand)
 2. Navin Kumar, son of Sri Chandramani Sharma, r/o Qr. No. F-40-A (F-
 Type Colony), PO-Chasnala, PS-Patherdih, District-Dhanbad-828135
 (Jharkhand) ...         ...                     Petitioners/Opposite Parties
 3. Director (Raw Material & Logistic) and Nominated Owner of the
 Collieries, Steel Authority of India Limited (SAIL), Ispat Bhawan, , P.O.,
 P.S., Lodhi colony, Lodhi Road, New Delhi.
 4. General Manager (P&A), SAIL Colliery Division, office of the Steel
 Authority of India Limited, Growth Division, 2nd Floor, Trimurti
 Bhawan, 97, Park Streets, P.O., P.S. Park Streets Kolkata 700016 Dist.
 Kolkata (West Bengal).
 5. General Manager (Chasnalla & Jitpur Colliery), Steel Authority of
 India Limited (SAIL), Colliery Division, Chasnalla, P.O. Chasnalla P.S.
 Patherdih, Dist.-Dhanbad (Jharkhand)
 6. Deputy General Manager/Agent, Chasnalla Colliery, Steel Authority of
 India Limited (SAIL), Colliery Division, P.O. Chasnalla, P.S. Patherdih,
 District Dhanbad, Jharkhand.
 7. Executive Director, Colliery, SAIL, having its office at Growth
 Division, 2nd Floor, Trimurti Bhawan, 97, Park Streets, P.O. P.S. & Dist.-


                                 2
             Kolkata-700016 (West Bengal).           ........ /Proforma Opposite Parties

                                             With
                                     Civil Review No. 101 of 2023
                                                   -----
             1. Arvind Kumar Singh, aged about 51 years, son of Late Vijay Kumar
                 Singh, r/o Quarter No.F-11-B (F-Type Colony), PO-Chasnala, PS-
                 Patherdih, District-Dhanbad-828135 (Jharkhand)
             2. Navin Kumar, aged about 48 years, son of Sri Chandramani Sharma,
                 r/o Qr. No.F-40-A (F-Type Colony), PO-Chasnalla, PS-Patherdih,
                 District-Dhanbad-828135 (Jharkhand)
                                               ... ... Petitioners/Opposite Parties
                                                Versus
             1. Steel Authority of India Limited (SAIL), through its Chairman, Ispat
            Bhawan, Lodi Road, P. Box, No. 3049, P.O., P.S. & Dist.-New
            Delhi110003.
             2. Director (Raw Material & Logistic) and Nominated Owner of the
            Collieries, Steel Authority of India Limited (SAIL), Ispat Bhawan, Lodhi
            Road, P.Box No. 3049 P.O., P.S., & Dist.-New Delhi-110003
             3. General Manager (P&A), SAIL Colliery Division, office of the Steel
            Authority of India Limited, Growth Division, 2nd Floor, Trimurti
            Bhawan, 97, Park Streets, Kolkata, P.O., P.S. Park Streets, Dist.-Kolkata
            700016 Dist. Kolkata (West Bengal).
             4. General Manager (Chasnalla & Jitpur Colliery), Steel Authority of
            India Limited (SAIL), Colliery Division, Chasnalla, P.O.- Chasnalla, P.S.
            Patherdih, Dist.-Dhanbad (Jharkhand)
             5. Deputy General Manager (Agent), Chasnalla Colliery, Steel Authority
            of India Limited (SAIL), Colliery Division, chasnala P.O. Chasnalla, P.S.
            Pathardih, District-Dhanbad (Jharkhand).
            6. Executive Director, Colliery, SAIL, office of the Steel Authority of India
            Limited, Growth Division, 2nd Floor, Trimurti Bhawan, 97, Park Streets,
            Kolkata, West Bengal, Kolkata-700016 (West Bengal).
                                         ......          Opposite Parties/ Respondents
             7. Lalit Kumar Jha, son of Shri Indra Shekhar Jha, r/o Qr. No. F-29-A, (F-
            Type Colony,), PO-Chasnalla, Ps-Patherdih, District-Dhanbad Pin Code
            No.828135 ................    Petitioner No.3/Proforma Opposite Party

                                   -------
            CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                   HON'BLE MR. JUSTICE SUBHASH CHAND
                                  -------

            For the Petitioner(s)   : Mr. Anil Kumar Sinha, Advocate
            For the Respondent-SAIL : Mr. Indrajit Sinha, Advocate
                                      Mr. Ajay Kumar Sah, Advocate

                                             -------
               th
C.A.V on 17 December 2024               Pronounced on 19th December 2024

Per, Sujit Narayan Prasad, J.

       1.      The Civil Review No.42 of 2023 and Civil Review No.43 of 2023 have

       been filed on behalf of the Steel Authority of India Limited (in short, SAIL),

                                             3
 the respondent made in W.P.(S) No.1720 of 2017 and W.P.(S) No. 2386 of

2017 and the Civil Review No.100 of 2023 and Civil Review No.101 of 2023

have been filed on behalf of the writ petitioners i.e. the employees concern

in the said writ petitions.

2.    The jurisdiction conferred to this Court under Article 226 of the

Constitution of India has been invoked for review of the order dated

10.04.2023 to the extent that the direction has been passed by the writ Court

in W.P(S) No.1720 of 2017 with W.P.(S) No. 2386 of 2017 whereby and

whereunder the petitioners-employees, who have challenged the order

passed by the Central Administrative Tribunal dated 03.01.2017 passed in

O.A No.51/52/2015 and the order dated 07.04.2017 passed in

O.A/051/00053/2015, have been held to be entitled for the post of Assistant

Manager (Mining) of the non-executive cadre, on the ground that there is no

post of Assistant Manager (Mining) of the non-executive cadre in the

establishment of the respondent-SAIL.

Factual Matrix

3.    The brief facts of the case as per the pleading made in the writ petitions

have also been incorporated in the present review petitions which need to be

referred to herein as under:

4.    It is the case of the writ petitioners that the applicants/writ petitioners,

who    were    initially      appointed   against   the   substantive   post   of

Overman/Mining Supervisor, have been subsequently appointed/authorized

to work as Assistant Managers (Mining) in Chasnalla & Jitpur Colliery of

Steel Authority of India (SAIL). The appointment/authorization of the

applicants as Assistant Managers (Mining) in the said colliery was done

pursuant to their having acquired higher qualifications/certifications for



                                     4
 management of coal mines, after passing the requisite examination

conducted by the competent Board of Mining Examinations.

5.   The applicants/writ petitioners claim that their appointment/

authorization as Assistant Managers (Mining) was due to the shortage of

personnel, with requisite qualifications, for functioning as Assistant

Managers (Mining) in the Jitpur Colliery. In terms of the Coal Mines

Regulations, 1957, framed under the Coal Mines Act, 1952, a specified

number of employees/personnel are required to be appointed for mining

operation. The number of personnel to be appointed at different levels in the

mines is primarily co-related with the average out-put of the said mines. As

such, the appointment/authorization of the applicants as Assistant Managers

(Mining) was done as per requirements under the said Coal Mines

Regulation, 1957. In other words, the applicants claim that their

appointment/authorization as Assistant Manager (Mining) was "directly

relatable to the production/output of coal in the mines of the respondents

SAIL.

6.   In spite of the fact that the applicants have been appointed to act as

Assistant Managers (Mining) in terms of the Regulation, 1957, the

respondents (SAIL) are not making payment of salary to the applicants vis-

à-vis the post of Assistant Manager (Mining) and they are being paid as per

the pay scale and other allowances, attached to their substantive post of

Overman. Further, the applicants claim that since they are duly qualified and

are actually discharging their duties as Assistant Manager (Mining), they are

entitled to consideration for regular promotion to the executive cadre posts

from their substantive post of Overman which is part of the non-executive

cadre. In order to secure such consideration, the applicants had submitted




                                  5
 several representations, requesting for consideration of their promotion to

the executive cadre.

     Further, since the writ petitioners are performing their duty of the

higher post of Assistant Manager, even though, they are holding the

substantive post of Overman and, hence, they are also entitled to the benefit

of regular promotion to the higher post of the Assistant Manager.

7.   Since the grievances of the said employees had not been addressed by

the respondent SAIL, therefore, the said employees had preferred an

application before the learned Tribunal.

8.   In the backdrop of the aforesaid facts the learned Tribunal has called

upon the respondent SAIL, wherein, the plea was taken in the written

statement that both the reliefs cannot be granted in favour of the writ

petitioners/applicants, since, the writ petitioners are claiming the pay scale

attached to the post of Assistant Manager under the Executive Cadre.

     Before the Tribunal, it has further been contended that the

applicants/employees are also claiming to have their regular promotion to

the post of Assistant Manager in the Executive Cadre.

9.   It was submitted that the applicants are holding the substantive post of

Overman which is the post under the non-executive cadre and that also

having the post of Assistant Manager under the non-executive cadre and as

such, there is no question to seek parity in pay scale of the employees

working as Overman and discharging their duty to the post of Assistant

Manager under the non-executive cadre who have the pay scale of Assistant

Manager in the executive cadre.

10. It has been submitted on behalf of the SAIL that since the mode of

recruitment for the post of Assistant Manager under the non-executive cadre

and the executive cadre both are different and having different qualifications

                                  6
 and the nature of work and hence, there is no question of applicability of the

principle of 'equal pay for equal work'.

11. The learned Tribunal after considering their submissions has dismissed

the original applications considering it to be misconceived, against which,

the writ petitions being W.P.(S) No.1720 of 2017 and W.P.(S) No. 2386 of

2017 have been filed.

12. The writ Court while taking into consideration, the submission made

on behalf of Mr. Sinha, learned counsel appearing for the respondent-SAIL

that, since, the works are being taken from one or the other writ petitioners

of the post of Assistant Manager (Mining) of the non-executive cadre and as

such, they will be entitled for the pay scale attached to the post of Assistant

Manager (Mining) of the non-executive cadre, has held that the writ

petitioners are entitled for the pay scale attached to the post of Assistant

Manager (Mining) of the non-executive cadre from the date of asking them

to discharge their duty on the said post till the date of discharge of their duty

on the said post.

13. Review of the aforesaid order has been sought for in these review

petitions.

14.   It is evident from factual aspects of the case that the fact which is not

in dispute in the case is that the employees have been appointed in the

substantive post of overman. They have been considered to act as an

Assistant Manager, based upon the decision taken by the Head of

Department dated 15.07.2014 (Annexure-13 to the writ petition) and in

pursuant thereto the writ petitioners have been appointed as Assistant

Manager at Chasnalla Colliery. They have worked to the post of Assistant

Manager and, as such, they have made their claim for disbursement of the

arrears of difference of salary attached to the post of Assistant Manager. The

                                   7
 same has not been decided and, as such, they have approached to the Central

Administrative Tribunal in view of the provision of section 14 of

Administrative Tribunals Act 1985.

15. The Tribunal has rejected the claim of the petitioners against which the

writ petitions have been filed under Article 226 of the Constitution of India

being W.P(S) No.1720 of 2017 and W.P(S) No. 2386 of 2017.

16. The matter was heard by the Division Bench of this Court and in course

of hearing the learned counsel appearing for the employees have conceded

that if the employees concerned will be paid the salary attached to the post

of Assistant Manager, then the prayer for their promotion to the post of

Assistant Manager will not be pressed.

17. The aforesaid concession has been accepted by the learned counsel

appearing for the SAIL represented by Mr. Indrajit Sinha, the learned

counsel.

18. This Court while recording the concession of the learned counsel for

the parties had disposed of the aforesaid writ petitions and accordingly

directed the SAIL-the appointing authority to disburse the salary to the writ

petitioners for the post of Assistant Manager under non-executive cadre.

19. The review petitions have been filed, four in number, two have been

filed on behalf of the writ petitioners/employees concern being Civil Review

No.100 of 2023 and Civil Review No.101 of 2023 and the other two have

been filed on behalf of the respondent SAIL being Civil Review No.42 of

2023 and Civil Review No.43 of 2023.

Submissions of the learned counsel for the review petitioner-SAIL

20. The prayers have been made on behalf of the review petitioner-SAIL

that since the post of Assistant Manager (Mining) in the non-executive cadre




                                  8
 is not available in the establishment and, as such, no such pay can be granted

in favour of the writ petitioners.

21. It has further been submitted that other additional allowances as has

been decided to be given by virtue of the policy decision, the same will only

be disbursed in favour of the writ petitioners, therefore, the order passed by

the Division Bench of this Court to the extent that the writ petitioners are

entitled to get the pay-scale of Assistant Manager (Mining) in non-executive

cadre needs to be reviewed by holding the writ petitioners entitled for the

additional allowances.

Learned counsel appearing for the writ petitioners/employee/review

petitioners

22. While on the other hand, the learned counsel appearing for the writ

petitioners/review petitioners has submitted that the modification is required

at paragraph no.16 wherein the Division Bench of this Court has passed an

order holding the writ petitioners entitled for the pay scale attached to the

post of Assistant Manager (Mining) under the non-executive cadre.

23. It has been contended by raising the ground that if the post of Assistant

Manager (Mining) is not available in the cadre structure under the non-

executive cadre, hence, the modification by way of review of the direction

passed by the Division Bench of this Court in paragraph-16 is required

modifying the same by holding the writ petitioners entitled to the pay-scale

attached to the post of Assistant Manager (Mining) which is available in the

executive cadre and to that extent only the present review petitions being

Civil Review Nos. 100 of 2023 and 101 of 2023 have been filed.

Response of the learned counsel for the review petitioner-SAIL

24. The learned counsel appearing for the SAIL has submitted that when

there is no cadre structure of post of Assistant Manager (Mining) in the non-


                                     9
 executive cadre, then the employees concerned who have been asked to

discharge their duty by an authority as Assistant Manager, depending upon

the urgency of the work, cannot be held to be entitled for the pay-scale

attached to the post of Assistant Manager (Mining) non-executive cadre,

rather they are only entitled to get the additional allowances. But the

aforesaid aspect of the matter although has not been raised at the time of the

argument advanced in the writ proceedings and, hence, the aforesaid review

petitions being Civil Review No. 42 of 2023 and Civil Review No. 43 of

2023 have been filed.

Response      of   the   learned    counsel     appearing     for   the    writ

petitioners/employee/review petitioners

25. Mr. Anil Kumar Sinha, the learned counsel for the writ

petitioners/review petitioners has submitted that it is incorrect on the part of

the SAIL to take the ground that merely because the post of Assistant

Manager (Mining) in the non-executive cadre is not available, it does not

mean that even though the work has been taken from the writ petitioners on

the post of Assistant Manager (Mining) non-executive cadre by virtue of the

decision taken by the Apex Body of the SAIL, hence, they are entitled to

have the pay-scale of the post of Assistant Manager (Mining) irrespective of

the fact that such cadre post is not available in non-executive cadre and if

such post is available in the executive cadre, then the petitioners will be

entitled to get the pay-scale attached to the post of Assistant Manager

(Mining) executive cadre. Therefore, these present review petitions have

been filed.

26. It has been contended that the writ petitioners of W.P(S) No.2386 of

2017 have preferred to challenge the order passed by this before the Hon'ble

Apex Court being Special Leave Petition (Civil) Diary No.(s) 19068 of 2023,

                                   10
 but the same has been withdrawn with a liberty to file a review of the

aforesaid aspect of the matter and, therefore, the present review petitions

being Civil Review No.101 of 2023 has been filed by the writ petitioners.

Analysis

27. We have heard the learned counsel for the parties and gone through the

pleadings made in the writ petitions as also the review petitions.

28. This Court before appreciation of the arguments advanced on behalf of

the parties with respect to the issue as to whether the power of review can be

exercised in the factual background of the present case needs to be referred

the underlying principle to invoke the power or review.

29. The Hon'ble Apex Court in the case Moran Mar Basselios Catholicos

and Anr. vs. Most Rev. Mar Poulose Athanasius and Ors., [AIR 1954 SC

526], particularly at paragraph-32 has observed as under:

       "32. Before going into the merits of the case it is as well to bear in mind
       the scope of the application for review which has given rise to the
       present appeal. It is needless to emphasis that the scope of an
       application for review is much more restricted than that of an appeal.
       Under the provisions in the Travancore Code of Civil Procedure which
       is similar in terms to Order XL VII, Rule I of our Code of Civil
       Procedure, 1908, the Court of review has only a limited jurisdiction
       circumscribed by the definitive limits fixed by the language used
       therein. It may allow a review on three specified, grounds, namely (i)
       discovery of new and important matter or evidence which, after the
       exercise of due diligence, was not within the applicant's knowledge or
       could not be produced by him at the time when the decree was passed,
       (ii) mistake or error apparent on the face of the record and (iii) for any
       other sufficient reason."

30. Likewise, in the case of Col. Avatar Singh Sekhon Vrs. Union of India

(1980) Supp. SCC 562, the Hon'ble Apex Court observed that a review of

an earlier order cannot be done unless the court is satisfied that the material

error which is manifest on the face of the order, would result in miscarriage

of justice or undermine its soundness. The observations made are as under:

       "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. Sheikh Habib 1975 1 SCC 674 this Court observed:

                                      11
        '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
       feature of finality."

31. Further, the Hon'ble Apex Court in the case of Kamlesh Verma v.

Mayawati, reported in (2013) 8 SCC 320 has observed that review

proceedings have to be strictly confined to the scope and ambit of Order

XLVII Rule 1, CPC. As long as the point sought to be raised in the review

application has already been dealt with and answered, parties are not entitled

to challenge the impugned judgment only because an alternative view is

possible. The principles for exercising review jurisdiction were succinctly

summarized as under:

       "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" has been interpreted in Chajju Ram v. Neki, and approved by
       this Court in Moran Mar Basselios Catholicos v. Most Rev. Mar
       Poulose Athanasiusto mean "a reason sufficient on grounds at least
       analogous to those specified in the rule". The same 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 re-heard 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."




                                       12
 32.    It is evident from the aforesaid judgments that the power of review is

to be exercised if there is any error occurred on the face of the order or the

factual aspect could not have been brought to the notice of this Court in spite

of the due diligence having been taken in the matter of making available the

factual aspect of the relevant documents.

33.    The position of law is well settled, as would appear from the reference

of the judgment made hereinabove that the review of the judgment can only

be made if the new fact has come which could not have been brought to the

notice of the Court in spite of the due diligence, as has been held by the

Hon'ble Apex Court in Moran Mar Basselios Catholicos and Anr. v. Most

Rev. Mar Poulose (supra).

34.    It is evident that while power of review may be inherent in the High

Court to review its own order passed in a writ petition, the same has to be

exercised on well-recognised and established grounds on which judicial

orders are reviewed. For example, the power may be exercised on the

discovery of some new and important matter or evidence which was not within

the knowledge of the parties seeking review despite due exercise of diligence

when the order was made.

35.    Review can also be sought when the order discloses some error

apparent on the face of record or on grounds analogous thereto. These are all

grounds which find mention in various judicial pronouncements right from

the earliest time as well as in the Rules of Order 47 of the Civil Procedure

Code as permissible grounds of review.

36.    The term "mistake or error apparent" by its very connotation signifies

an error which is evident per se from the record of the case and does not

require detailed examination, scrutiny and elucidation either of the facts or the

legal position. If an error is not self-evident and detection thereof requires long

                                     13
 debate and process of reasoning, it cannot be treated as an error apparent on

the face of the record for the purpose of Order 47 Rule 1 CPC.

37.    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'. There is a clear distinction

between an erroneous decision and an error apparent on the face of the record.

While the first can be corrected by the higher forum, the latter only can be

corrected by exercise of the review jurisdiction. A review petition has a

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

38.    In the very recent judgment in the case of Sanjay Kumar Agarwal Vrs.

State Tax Officer (1) & Anr., reported in (2024) 2 SCC 362, the Hon'ble

Apex Court while interpreting the provision of Order 47 Rule 1 of the C.P.C.

the proposition has been laid down to entertain the review, as has been held at

paragraph16.1 to 16.7 which reads as under:-

         "16.1. A judgment is open to review inter alia if there is a mistake or
         an error apparent on the face of the record.
         16.2. 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.
         16.3. 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 record e justifying the court to exercise its power of review.
         16.4. In exercise of the jurisdiction under Order 47 Rule 1 CPC, it is
         not permissible for an erroneous decision to be "reheard and
         corrected".
         16.5. A review petition has a limited purpose and cannot be allowed to
         be "an appeal in disguise".
         16.6. Under the guise of review, the petitioner cannot be permitted to
         reagitate and reargue the questions which have already been addressed
         and decided.
         16.7. An error on the face of record must be such an error which, mere
         looking at the record should strike and it should not require any long-
         drawn process of reasoning on the points where there may conceivably
         be two opinions.--"


                                       14
 39.   This Court is now proceeding to examine the factual aspect as to

whether the factual aspect as available in the present case and the ground

which has been agitated is available to exercise the power of review.

40.   Before proceeding further, it needs to refer herein that the issue which

is the subject matter of the present review petitions and at the time of the

pendency of the writ petition being W.P(S) No. 2386 of 2017 (Arvind Kumar

Singh and Anr. v. Steel Authority of India Ltd. & Ors.) the SAIL has preferred

Special Leave Petition being Special Leave to Appeal (C) No.28656 of 2018

against the order dated 23.08.2018 whereby and whereunder this Court has

passed an order when it has been informed that a High Power Committee has

been constituted by the Executive Director, Colliery Division for the purpose

of taking final decision and, hence, a direction was passed to take a final

decision within eight weeks.

41.   The Hon'ble Apex Court has disposed of the said Special Leave

Petition by directing the High Court to take a final view in the matter and, in

the meantime, as per the general directions of the SAIL, the respondents (writ

petitioners) will be entitled to draw the amounts as per the recommendation

of the High Power Committee, i.e., honorarium @ 3% of basic pay per month

from the date of authorization from retrospective effect to the persons

authorized to the post as Assistant Manager/Under Manager as approved on

09.07.2018.

42.    For the ready reference, the aforesaid order of the Hon'ble Apex Court

is being quoted hereinbelow:


         "Upon hearing the counsel the Court made the following

                                  ORDER

On hearing learned counsel for parties it transpires that the writ petition has been kept pending in the High Court ostensibly on the ground of pendency of the present special leave petition(s) while all that this Court 15 had directed was that the impugned order was stayed which have made some interim directions.

Learned counsel for the petitioners submits that insofar as the implementation of the High Power Committee is concerned, payments in terms thereof are being made and can be permitted to be drawn as directed. This is stated to be a general order for the entire organization. We are thus of the view that the present matter can be disposed of by directing the High Cort to take a final view on the matter and in the meantime, as per the general directions of the petitioner, the respondents will be entitled to draw the amounts as per the recommendation of the High Power Committee, i.e., honorarium @ 3% of basic pay per month from the date of authorization from retrospective effect to the persons authorized to the post as Assistant Manager/Under Manager as approved on 09.07.2018.

The remaining direction contained in the impugned order need not be implemented till a final view is taken in the matter. The special leave petitions accordingly stand disposed of. Pending applications stand disposed of."

43. The writ petition was finally taken-up and on the basis of the concession of the learned counsel appearing for the parties, the order was passed.

44. The learned counsel for the writ petitioners has consented to forego the claim of their promotion as Assistant Manager (Mining) by virtue of rendering the service in the capacity of Assistant Manager, however, they have claimed the enhanced salary for the period for which they have discharged their duty as Assistant Manager as per the office order dated 15.07.2014.

45. The same has been accepted by the learned counsel appearing for the SAIL. The Order has been passed with consent as would be evident from the concession so recorded of the learned counsel appearing for the parties in various paragraphs of the order dated 10.04.2023 passed in W.P(S) No.1720 16 of 2017 with W.P.(S) No. 2386 of 2017, which are being referred hereinbelow:

"5. --------------However, he has submitted that since, the writ petitioners are working as Assistant Manager by way of authorization given by the Agent of the project which is in the non-executive cadre, as such, they at best be held entitle for the pay scale attached to the post of Assistant Manager of the non-executive cadre.
6. In response, Mr. Gadodia, learned counsel appearing for the writ petitioners has submitted that by conceding to the argument advanced on behalf of the respondent SAIL that the pay scale attached to the post of Assistant Manager of the non-executive cadre can only be paid to the writ petitioners and the submission has been made that the same if paid to the writ petitioners, there will be no issue.-------
9. Since, Mr. Gadodia, learned counsel appearing for the writ petitioners has confined his prayer only for disbursement of pay scale attached to the post of Assistant Manager (Mining), therefore, the issue of entitlement of the writ petitioners of the pay scale attached to the post of Assistant Manager (Mining) is only required to be considered and is being considered hereinafter.
10. The submission has been made on behalf of the respondent-SAIL, so far as the entitlement of the pay scale attached to the post of Assistant Manager (Mining) is concerned, by advancing the argument, that the writ petitioners can only be held entitle for the pay scale attached to the post of Assistant Manager (Mining) of the non-executive cadre, such contention has been made by putting reliance upon the judgments rendered by the Hon'ble Apex Court in the case of State of Punjab Vrs. B.K. Dhir, [(2017) 9 SCC 337], State of Punjab and Anr. Vrs. Dharam Pal, [(2017) 9 SCC 395], P. Grover (Smt) Vrs. State of Haryana and Anr., [(1983) 4 SCC 291], Secretary-cum-Chief Engineer, Chandigarh Vrs. Hari Om Sharma, [(1998) 5 SCC 87] and A. Francis Vrs. Management of Metropolitan Transport Corporation Limited, Tamil Nadu, [(2014) 13 SCC 283], wherein, the law has been laid down regarding disbursement of salary in course of discharging duty in the officiating capacity.
It has been held that if by virtue of the order passed by the competent authority, an employee in the lower hierarchy is being asked to discharge his duty of the higher post of higher responsibility, the pay scale attached to the post of the higher hierarchy is to be admissible to the concerned employee.
It has been submitted on the basis of the aforesaid position of law that the writ petitioners at best can be entitled for the pay scale attached to the post of Assistant Manager (Mining) in the non-executive cadre.
14. This Court, on the basis of the discussion made hereinabove and taking into consideration the concession of the learned counsel for the parties, is of the view that the orders passed by the learned Tribunal are required to be quashed and set aside.
15. Accordingly, the order dated 03.01.2017 passed in O.A. No.51/52/2015 and order dated 07.04.2017 passed in OA/051/00053/2015 by the Central Administrative Tribunal, Patna Bench, Circuit Bench at Ranchi, are hereby quashed and set aside.
16. In consequence thereof, the writ petitioners are entitled for the pay scale attached to the post of Assistant Manager (Mining) of non- executive cadre.
17. The respondent-Steel Authority of India Limited, in consequence thereof, is directed to disburse the difference of arrears of salary 17 attached to the post of Assistant Manager (Mining) of the non-executive cadre within the period of three months' from the date of receipt/production of copy of this order.
18. In the result, the instant writ petitions are allowed."

46. This Court by taking the note of the said concession at paragraph no.14 has proceeded to decide the claim as to whether the writ petitioners are entitled to get the salary attached to the post of Assistant Manager. This Court has considered the judgment rendered by the Hon'ble Apex Court in the case of State of Punjab Vrs. B.K. Dhir, [(2017) 9 SCC 337], State of Punjab and Anr. Vrs. Dharam Pal, [(2017) 9 SCC 395], P. Grover (Smt) Vrs. State of Haryana and Anr., [(1983) 4 SCC 291], Secretary-cum-Chief Engineer, Chandigarh Vrs. Hari Om Sharma, [(1998) 5 SCC 87] and A. Francis Vrs. Management of Metropolitan Transport Corporation Limited, Tamil Nadu, [(2014) 13 SCC 283] wherein the law has been laid down that if one or the other employees in any establishment has been asked to discharge the duty on the higher post, then such employee will be entitled to get the pay-scale attached to the said post.

47. The reference of the said judgments has been made in respective paragraphs which have been taken note of by this Court while disposing of the writ petitions.

48. The Hon'ble Apex Court in the case of Arindam Chattopadhyay v. State of W.B., (2013) 4 SCC 152 the Hon'ble Apex Court at para-13 held as under:

"13. Reverting to the facts of this case, we find that although the appellants were recruited as ACDPOs, the State Government transferred and posted them to work as CDPOs in ICDS Projects. If this would have been a stopgap arrangement for few months or the appellants had been given additional charge of the posts of CDPO for a fixed period, they could not have legitimately claimed salary in the scale of the higher post i.e. CDPO. However, the fact of the matter is that as on the date of filing of the original application before the Tribunal, the appellants had continuously worked as CDPOs for almost 4 years and as on the date of filing of the writ petition, they had worked on the higher post for about 6 years. By now, they have worked as CDPOs for almost 14 years and discharged the duties of the higher 18 post. It is neither the pleaded case of the respondents nor has any material been produced before this Court to show that the appellants have not been discharging the duties of the post of CDPO or the degree of their responsibility is different from other CDPOs. Rather, they have tacitly admitted that the appellants are working as full-fledged CDPOs since July 1999. Therefore, there is no legal or other justification for denying them salary and allowances of the post of CDPO on the pretext that they have not been promoted in accordance with the Rules. The convening of the Promotion Committee or taking other steps for filling up the post of CDPO by promotion is not in the control of the appellants. Therefore, they cannot be penalised for the Government's failure to undertake the exercise of making regular promotion"

49. The law has also been laid down by the Hon'ble Apex Court in State of Punjab Vrs. B.K. Dhir, (supra), that when if an employee has been asked to discharge the duty to the higher post, then the salary attached to the higher post is not to be denied.

50. The Hon'ble Apex Court and while considering the issue, in State of Punjab and Another v. Dharam Pal (Supra), at paragraph 22 it has been held as under:

"22. In the instant case, the Rules do not prohibit grant of pay scale. The decision of the High Court granting the benefit gets support from the principles laid down in P. Grover [(1983) 4 SCC 291] and Hari Om Sharma [(1998) 5 SCC 87] . As far as the authority in A. Francis [(2014) 13 SCC 283] is concerned, we would like to observe that the said case has to rest on its own facts. We may clearly state that by an incorporation in the order or merely by giving an undertaking in all circumstances would not debar an employee to claim the benefits of the officiating position. We are disposed to think that the controversy is covered by the ratio laid down in Hari Om Sharma [(1998) 5 SCC 87] and resultantly we hold that the view expressed by the High Court is absolutely impeccable."

51. In the aforesaid judgment the Hon'ble Apex Court, in view of the decision rendered in P.Grover (Smt) v. State of Haryana and Another [(1983) 4 SCC 291], Secretary-cum-Chief Engineer, Chandigarh v. Hari Om Sharma and Others (Supra) and A. Francis v. Management of Metropolitan Transport Corporation Limited, Tamil Nadu (Supra) has been pleased to hold that the issue of eligibility to hold the post was not taken before the High Court and the appeal was disposed of taking into consideration the fact that when the respondent had worked in the officiating 19 post and has been granted the benefits by the High Court, he should be extended the said benefit by making an observation that had there been a contest on the eligibility of the respondent, possibly the matter would have been different and taking note of the situation, the order passed by the Punjab and Haryana High Court has been declined to be interfered with.

52. Herein, it is admitted fact that the post of Assistant Manager (Mining) is not available in the non-executive cadre, rather it is available in the executive cadre. This Court has taken note of this fact while passing the order in the writ petitions that; (i) if a decision was taken by the Head of Department that in order to fulfill the mandatory statutory obligation of Mining Act, 1952 and Coal Mines Regulations, 1957 statutorily qualified employees are authorized to act as an Assistant Manager, depending upon exigency and (ii) the Company adheres to a laid down policy for selection of non-executive employee to executive cadre through the Junior Officer (E-O) route, for ready reference the aforesaid policy decision of the SAIL dated 15.7.2014 is being quoted hereinbelow:

STEEL AUTHORITY OF INDIA LIMITED COLIERIES DIVISIÓN CHASNALLA COLLIERY Ref: PD/105/2014/841 Date: 15-07-2014 S/Sri Arvind Kumar Singh, P.No: 40425 Navin Kumar, P.No: 40457, Lalit Kumar Jha, P.No: 40445 Thro' Head of Department We have examined the contents of your letter dated nil, addressed to Agent- Chasnalla Colliery and copy thereof endorsed to Director (RM &L), New Delhi, ED(Collys.), Kolkata, GM (P&A),-Collys., Kolkata amongst others. In this connection please note that:
(1) To fulfill the mandatory statutory obligations of Mines act, 1952 and Coal Mines Regulation, 1957 statutorily qualified employees are authorized to act as Asstt. Manager, depending upon exigency. (2) The Company adheres to a laid down policy for selection of non-

executive employees to Executive cadre through the Jr. Officer (E-0) route. Mere possession of 2nd Class/ 1 class Mines Manager's Certificate of Competency or passing of written examination does not entail automatic selection in E-0 grade, until such candidates qualify in interview alongwith fulfillment of other laid down criteria(s). 20 (3) Management attempts to chart a challenging career for all such employees on attaining statutory/professional qualification(s) with opportunities for advancement and rewards to motivate them.

Sd/-

AGM (Engg.) & I/C (P&A) C&J Cc: GM (C&J), Chasnalla Cc: GM (P&A),-Coll., Kolkata Cc: AGM (Mining)/HOM, Chasnalla Cc: Sr.Manager (Mining), Chasnalla.

Cc: Personal File.

53. The one or the other writ petitioners based upon the aforesaid policy decision have been appointed as Assistant Manager at Chasnalla Colliery. The writ petitioners have started discharging their duty to the post of Assistant Manager as per the aforesaid policy decision dated 15.07.2014 as referred hereinabove which refers that the Company adheres to a laydown policy for selection of non-executive employee in the executive cadre through the Junior Officers, however, no such endeavour has been taken at the level of the Head of Department. However, the writ petitioners are not claiming the post of the Assistant Manager as available in the executive cadre and, hence, we are not making any comment upon the same in view of the instant review petitions, but the fact remains that they have been asked to discharge the duty as Assistant Manager by giving an expectation that they would be considered for selection in the executive cadre.

54. The writ Court on the aforesaid premise and based upon the principles laid down by the Hon'ble Apex Court in the case of "State of Punjab v. B.K. Dhir" (supra) and other cases as referred hereinabove has passed an order in the context of the fact that the writ petitioners have been authorized to act as an Assistant Manager and as such they have been held to be entitled to the pay-scale attached to the post of Assistant Manager. However, while holding the writ petitioners entitled for the post of Assistant Manager this Court has passed an order that the pay-scale is attached to the post of Assistant Manager 21 (Mining) in the non-executive cadre. The aforesaid fact has come in the order as per the submission made by Mr. Indrajit Sinha, the learned counsel appearing for the SAIL as would appear from paragraph-10 of the order dated 10.04.2023 passed in W.P(S) No.1720 of 2017 with W.P (S) No.2386 of 2017.

55. The learned counsel appearing for the respondent-SAIL has submitted that the post of Assistant Manager (Mining) is not available in the non-executive cadre. However, the concession so recorded of Mr. Indrajit Sinha, the learned counsel is with respect to the entitlement of pay-scale of the Assistant Manager (Mining) and since the post of Assistant Manager (Mining) is not available in non-executive cadre, hence, the respondent-SAIL admittedly has taken work on the post of the Assistant Manager (Mining) which is equivalent to the post of Assistant Manager (Mining) in the executive cadre since as would appear from the communication dated 15.07.2014 by which the decision has been taken to take the petitioners as Assistant Manager in the executive cadre which suggests that the work which has been taken from the petitioners in the capacity of Assistant Manager is equivalent to the post of Assistant Manager in the executive cadre and, therefore, the writ petitioners/employees will be entitled to the pay-scale as attached to the post of Assistant Manager (Mining) in the executive cadre, and, hence, concession has been made also to that effect by the learned counsel for the SAIL.

56. However, based upon the concession of Mr. Indrajit Sinha, the learned counsel the reference of the pay-scale attached to the post of Assistant Manager (Mining) non-executive cadre has been referred and on the basis of the same the order has been passed in paragraph-16 holding the writ petitioners entitled for the pay-scale attached to the post of Assistant Manager (Mining) in the non- executive cadre and the same appears to be an error in view of the fact that the petitioners have discharged their duty in 22 officiating capacity as per policy decision and in that view of the matter and as per the decision taken by the respondent-SAIL, the petitioners cannot be held entitled only for the additional allowances.

57. But the fact remains that the petitioners have discharged their duty in officiating capacity to the higher post of Assistant Manager (Mining) as per the policy decision dated 15.07.2014 (Annexur-13 to the writ petitions) and that the moment they have been authorized in the expectation of formulation of the policy decision for inducting them in the executive cadre the discharge of duty to the higher post cannot be a question so far as the entitlement of the writ petitioners with respect to the salary attached to the post of Assistant Manager (Mining) in the executive cadre is concerned.

58. This Court after consideration of the order passed by the Division Bench of this Court in W.P(S) No.1720 of 2017 with W.P(S) No.2386 of 2017 since has passed the order on the basis of the concession recorded of the learned counsel appearing for the SAIL, Mr. Indrajit Sinha, who had conceded regarding entitlement of the pay-scale of the writ petitioners of the post of Assistant Manager and since the post of Assistant Manager (Mining) is not available in the non-executive cadre, the same will be said to be of the executive cadre only.

59. The contention which has been raised on behalf of the learned counsel appearing for the SAIL that since the post of Assistant Manager is not available in the non-executive cadre and, as such, the writ petitioners cannot be held entitled for the pay-scale attached to the post of Assistant Manager (Mining), rather they are entitled to get only the additional allowances, but it is evident from the order dated 10.04.2023 the order has been passed on the concession of the learned counsel appearing for the SAIL and, as such, it is 23 not available for the learned counsel appearing for the SAIL to take the plea contrary to his concession so recorded based upon that the writ petitions have been filed holding the writ petitioners entitled to get the pay-scale attached to the post of Assistant Manager (Mining) of non-executive cadre.

60. Here in the instant case, the order since has been passed on the basis of the concession of the learned counsel appearing for the SAIL and, as such, the new ground cannot be allowed to be agitated.

61. So far as the grounds taken on behalf of the writ petitioners are concerned, we on applying the principle as laid down by the Hon'ble Apex Court in the case of "State of Punjab v. B.K. Dhir" (supra) and considering the admitted fact therein as has been admitted by the learned counsel appearing for the SAIL also that there is no post in the nature of Assistant Manager in the non-executive cadre, but the same has been taken note in paragraph no.16 of the order dated 10.04.2023 sought to be reviewed holding the writ petitioners entitled for the pay-scale attached to the post of Assistant Manager (Mining) of non-executive cadre is error apparent on the face of the record, reason being that from bare perusal of the order sought to be reviewed the reference has been taken note based upon the pleadings and submission made on behalf of the parties that there is no post of Assistant Manager (Mining) in the non-executive cadre and that has also been reflected in the decision dated 15.07.2014 (Annexure-13 to the writ petition) and, as such, this Court is of the view that paragraph no-16 of the order dated 10.04.2023 passed by the Division Bench of this Court in W.P(S) No1720 of 2017 with W.P(S) No.2386 of 2017 needs to be reviewed to the extent by holding that the writ petitioners are entitled to the pay-scale attached to the post of Assistant Manager (Mine) in the executive cadre.

24

62. Further, the law is well settled that a review petition, has a limited purpose and cannot be allowed to be "an appeal in disguise", as has been settled by the Hon'ble Apex Court in the case of Parsion Devi v. Sumitri Devi (1997) 8 SCC 715, for ready reference the relevant paragraph of the aforesaid judgment is quoted as under:

"9. Under Order 47 Rule 1CPC 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 1CPC. In exercise of the jurisdiction under Order 47 Rule 1CPCit 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."

63. Similarly, in S. Murali Sundaram Versus Jothibai Kannan and Others 2023 SCC OnLine SC 185 the Hon'ble Apex Court observed as under:

15. While considering the aforesaid issue two decisions of this Court on Order 47 Rule 1 read with Section 114 CPC are required to be referred to? In the case of Perry Kansagra (supra) this Court has observed that while exercising the review jurisdiction in an application under Order 47 Rule 1 read with Section 114 CPC, the Review Court does not sit in appeal over its own order. It is observed that a rehearing of the matter is impermissible in law. It is further observed that review is not appeal in disguise. It is observed that 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. It is further observed that it is wholly unjustified and exhibits a tendency to rewrite a judgment by which thecontroversy has been finally decided. After considering catena of decisions on exercise of review powers and principles relating to exercise of review jurisdiction under Order 47 Rule 1 CPC this Court had summed upon as under:
"(i) Review proceedings are not by way of appeal and have to be strictly confined to the scope and ambit of Order 47 Rule 1.
(ii) Power of review may be exercised when some mistake or error apparent on the fact of record is found. But error on the face of record must be such an error which must strike one on mere looking at the record and would not require any long-drawn process of reasoning on the points where there may conceivably by two opinions. (iii) Power of review may not be exercised on the ground that the decision was erroneous on merits. (iv) Power of review can also be exercised for any sufficient reason which is wide enough to include a misconception of fact or law by a court or even an advocate. (v) An application for review may be necessitated by way of invoking the doctrine actus curiae neminem gravabit."
25

64. Further, in Sanjay Kumar Agarwal v. State Tax Officer, (supra) the Hon'ble Apex Court at para 16.5 has observed that a review petition has a limited purpose and cannot be allowed to be "an appeal in disguise". It is, thus, evident from the aforesaid proposition of law that the review cannot be filed in disguise of an appeal.

Conclusion

65. This Court considering the aforesaid facts and taking into consideration the scope to exercise the power of review, is of the view that whatever has been argued on behalf of the learned counsel for the review petitioner-SAIL is not falling under the fold either of the error apparent on the face of the order or any document said to be not brought on record in spite of due diligence, hence, this Court is of the view that no ground is available to review the order dated 10.04.2023 passed by this Court in W.P(S) No.1720 of 2017 with W.P.(S) No. 2386 of 2017.

66. This Court, in view of the aforesaid discussion, is of the view that the review petitions being Civil Review Nos.42 of 2023 and Civil Review No.43 of 2023 filed on behalf of the SAIL is concerned, the same deserves to be dismissed and, accordingly, both are dismissed.

67. So far as the review petitions being Civil Review No.100 of 2023 and Civil Review No.101 of 2023 filed on behalf of the employees is concerned, based upon the reason aforesaid, it needs to be allowed to the extent where the writ petitioners have been held entitle for the pay-scale attached to the post of Assistant Manager (Mining) non-executive cadre is being reviewed holding the writ petitioners of writ petition being W.P.(S) No.1720 of 2017 and W.P.(S) No. 2386 of 2017 entitled for the pay-scale attached to the post of "Assistant Manager (Mining) executive cadre".

26

68. Accordingly, all these civil reviews are disposed of in terms of the observations and directions as referred herein above.

69. Pending Interlocutory Application(s), if any, stands disposed of.

(Sujit Narayan Prasad, J.) I agree.

(Subhash Chand, J.) (Subhash Chand, J.) Sudhir Dated: 19 /12/2024 Jharkhand High Court, Ranchi AFR 27