1999 INSC 0043 SUPREME COURT OF INDIA State of M.P. Vs. Babulal (S.B.Majmudar and M.Jagannadha Rao JJ.) 21.01.1999 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court was of the view that the review petition was totally misconceived. The order passed by the court in the special leave petition was by agreement between the parties and the counsel for the petitioner had sought a clarification as to whether the decree passed against the petitioner-State should be confined to the area of 195' x 95' out of Survey No. 373 only. This limited grievance was satisfied by the agreement between the parties. A fresh attempt cannot be made in the review proceedings to get the matter reargued and therefore the review petition was dismissed.