/2022 INSC 0358/ IN THE SUPREME COURT OF INDIA INHERENT JURISDICTION REVIEW PETITION NO.569 OF 2022 IN CIVIL APPEAL NO.2228 OF 2021 VISHAL VIJAY KALANTRI Petitioner/ Appellant VERSUS SHAILEN SHAH (RESOLUTION PROFESSIONAL OF DIGHI PORT LIMITED) & ORS. Respondents O R D E R Application for listing of Review Petition in open Court is rejected. The statutory appeal preferred under Section 62 of the Insolvency and Bankruptcy Code, 2016 was dismissed by this Court after being satisfied that the facts and circumstances on record, especially paragraphs 9, 10 and 17 of the judgment under appeal, did not call for any interference. The instant Review Petition is now preferred by a Power of Attorney holder of the original appellant. We have gone through the contents of the Review Petition, which do not make out any case for exercise of our jurisdiction in review. This Review Petition is, therefore, dismissed. ............................J. ( UDAY UMESH LALIT ) ............................J. (AJAY RASTOGI) New Delhi, May 04, 2022