High Court Karnataka High Court

The Management Of Sree Ganeshwara … vs M G Rajashekhar C/O The President … on 24 September, 2010

Karnataka High Court
The Management Of Sree Ganeshwara … vs M G Rajashekhar C/O The President … on 24 September, 2010
Author: H N Das
R.P.No.247g2010 &
Misc. C vi. No. 88785201 0

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24""! DAY or SEPTEMBER 2010 

BEFORE

THE HON'BLE 1V£R.JUS'I'ICE H.N.NAGAMOIi,A1\f-I::)ASf.". V' O

 

Review Petition No.2£§7MA[OV 2610 -1' 
E Mi§g.§vi.Ng.§§V7§[fa1Q__i~!JVA' "

In

Writ Petition No.2248i"(".3:;;;Q2 I.rreA.I"'~ 
BETWEEN: V V D

THE MANAGEMENT OF , '   _ 
SREE GAJNESHWARA TEXTILESWMILLS LTD. * 
SHREE LODGE ANNExE.__ "  
P.B.ROAD, DAVANA_GERI1;"
DIST:CHITRADURCi-A 5;' _ . «   
REP. BY ITS EXECUT1"--VE"I}1RECTI"QR'-- ._ Q "
A.S.K()'E'RAP33A,, IvIA.Iior;2i '  .. 

T ' .pETIT:o1\:EI3.
, m_I. ~,,=_g - wommom
[BY SR1 Mac.HAvIV.;ADvDcAT'E;.,_ _

AND:

sm M.G.RAJASHE"KHAR 
c/0 THE PRESIDENT '

 ~ SHREE  TE'xTI.I_,Es MILLS
 A MAz.ADo0Iz»--.sAIs2EH, I:3.M.S.OFFICE
ASHOE. ROAD; DAVANAGEZRE

DIs_T';' c_HITRADUR@_A"*.. ...RESPoNDENT
.._ '_A_ ___ mOMMOM

'THIS HEVIEVII PETITION IS FILED UNDER ORDER XLVII

 V RULE E" OF CFC PRAYING TO REVIEW THE ORDER DATED
_  .4 1'.7._.O8.2OOt3 PASSED IN W.P.N0.2248l/2002 ON THE FILE OF THIS
'I ~ . jcou.RT, *

 ._ ".M:If$C.CVL.8878/10 IS FILED UNDER SECTION 5 OF

 LIMITATION ACT PRAYING To CONDONE THE DELAY OF 1363
I  DAYS; IN FILING THE PETI'I'ION.

RP AND MISCCVL. COMING ON FOR ORDERS THIS DAY.

" THE COURT MADE THE FOLLOWING:

KN"



R.P. No.24? 2010 8:
MiSC.Cvl.NO.8878g2010

ORDER

There is a delay of 1363 days in filing this review

petition. I have perused the affidavit filed in support

the application-Misc.Ci/1.8878/201 O to condone’ ‘ _

deiay. The expianation of the petitioner is not

and satisfactory. On the ground of icieiaiyand*lceiehes’,’

review petition is liable to be rejected. it

2. Even otherwise, I, find no–VV:juisti–fiab1e”ground on
merits to interfere with the Accordingly,

the application is_:hereby’i*eject~ed cons’equent1y, the

review petition ‘iJs_.a1_sol_rej.ected. —