IN THE HIGH COURT OF KARKATAKA AT BAN
Dataer1:This the 36* day afAugmst 3010 .
BEFD%
TI-{E I-Ionmn mz.Jus'mcI~:. VJAGANH5fiI§l§.::~ f "
.--papa:-uupm-unncn--
1 am V S10 M113"-SR1 VVEHKATAPPA
AGz1:>Anom'61 YEARS *
RIAT No.48, .% *
NEAR
wsxwmnnmm % a
car smzr (;._c3.GQPE;AS'mhy1Y,,COUHSEL ma
mum-«--
1 COUNCIL
A 'T;E I '
% 057
% 3;mé.B«g §:OhfldI3SIONER
L 2 v%sR1m#1a4s%s/0 SRIVENKATARAMAHAPPA
_ was 2.7 mans
AC<3LIH.EiIIJ.AR(WARD No.33)
AT; I
vzcm mwamxaean
BAH&&LORE-560 091 ..REsPONDENTS
(BY smzzx VH , ADV. FOR R1)
Tm Review Petition fllad uft) 4′? Ru}: 1 at’ CPO,
prayingfiarrevieav <:ft1wOrdea'[Juditanc1Dwreeda1:ed
13-12-2007 passed in WA 2270/2307', on the file the
HighCourt ofliarnamkn, Bangnbre.
Tm RP. minim on for admission thb _
mdethefoflawing:
Heard leamnd Coumel for the
respect of the applications meaifegf *
additional documents aha
2. submimon mad; %jj c:a;mae1 for the
revigw petitioxam both aids
L Jud mmaaeea 13.12.2007,
sama urged. mmefom. revfiew of the
1: Tn his further mbmmm that
to show that review petifionw ‘3 owner
. 1 property and :3 such, the review
%pekt>;t§;¢:::%3:e allowed.
1 ” C.C}.Go;nlnnwa1:ny appearing finr Shri S.V.Bhat fisr tm
” review pctitionar and $1 counsel sm satmaha D.J. for