1996 INSC 0729 Satvir Singh Vs Baldeva and Others Review Petition No. 884 of 1996 in Criminal Appeal No. 650 of 1995 with Crl. MPs. Nos. 1979, 1978, 1480 and 1981 of 1996 (G. N. Ray, B. L. Hansaria JJ) 24.04.1996 ORDER 1. This review petition and other miscellaneous applications in connection with the review petition have been filed out of time. It has been filed by Satbir Singh, the maternal grandfather of PW 6 Satish, seeking for review of the judgment passed in Criminal Appeal No. 650 of 1995. 2. In our view, the review application is not maintainable. In Simranjit Singh Mann v. Union of India ((1992) 4 SCC 653 : 1993 SCC (Cri) 22) this Court has held that a third party has no locus standi to challenge the conviction and sentence awarded to certain convicts even on the averments of violation of their fundamental rights. 3. In State of Karnataka v. T.R. Dhananjaya ((1995) 6 SCC 254) it has been held that the review petition filed by the State seeking review of the conviction and sentence of one of the officers of the State was not maintainable. The petitioner in this review petition has relied on the decision of this Court in S.P. Gupta v. Union of India ((1981) Supp SCC 87 : AIR 1982 SC 149) and has contended that the third party like him is competent to file the present petition for review. Such a contention, however, cannot be accepted. In S.P. Gupta case ((1981) Supp SCC 87 : AIR 1982 SC 149) the petitioner was espousing the cause of independence of judiciary. The present petitioner is not espousing such a cause, but praying for review of the judgment passed in an appeal preferred by the convicted appellants. The same stands entirely on a different footing and, in our view, the petitioner has no locus standi to maintain the instant review petition. 4. The review petition and the miscellaneous applications are therefore dismissed.