IR THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED THIS THE 15*'? DAY OF DECEMBER, 2008
BEFORE
THE HON'BLE MR.JUS'I'ICE SUBHASH B.ALi{ "7 %
C.R.P.NO.g80{gOO:.§"' t
BETWEEN ' 'T
1 SHIRE H NARAYANA MURTHY
S I G. CHIKKAHANUMANTHARAYA'PRA'
AGED ABOUT 53 YEARS
R/AT 1~zo.36, SARAKKI Aemmrm, 'i':r."m Ni-AIN
15m CROSS,J PNAGAR H_PH_A.€3_E " ' '~
BANGALORE - 560078. ' = ' "
_ ' ' PETITIONER
(BY SR1:MVENKAT&PFA;5.§;{>Vi}.«
1 THE cc3MMissroNEs:"--
BANGALORE DE7VELO.PhiiB3;NT_AI}'1'HORI'I'Y
SANKEYRDAD " " ~ "
BANGALORE,
2 sum, NANJUN£}_ESHWA}~?A '
V HO,.B;SE EUILEBING. CO-OfPERA'I'¥VE
----
V NQ48, UPSXFAERS, 50 FEET ROAD
HANUANiAN”?}i:%NAGAR.
BANGAMJRE
REPTD BY –;?r;s.s::cRETARY.
. Rmsmunmms
THIS ::*.m=”> IS FILED ms 115 OF cm AGAINST THE ORDER
_v1_”;Ifi.”‘I’3§I.IZIi 5ii.02.i?008 PASSED ON IA.NO.3 IN OS.NO.117?/2061 ON
‘5._ *i’;e1E~T’1:’zLE”xr>r-‘ THE IX Ai)IZ)L.CI’I’Y CIVIL AN9 SESSIONS JUDGE,
BAN_G’A_L;:’RE CITY, QESMISSING THE IA.NO.3 FELED U/0 22 RULE
‘ f-19′ OF GPO AND ACCORDINGLY msmlssmc. THE sun’ as ABATED.
WTHIS PE’I’i’I’ION comm ON FOR 01223123 THIS BAY. THE
m;m MADE THE FOLLOWING:
Q§.§_..R
This is a revision filed under Section 115 of the Code of
Civil Procedure: questioning the murder on I.A.No.3 Whermin the
suit is dismissed as abated.
2. Oficc has zaiscd objccfion that against the
suit the revision is not maintainable.
3. it is not in dispute that, the T1131 Court ‘
I.A.No.3 and consequently has also disiwiss-ad ‘tic flie
suit is dismissed, it is open to the pefiasscrfi sass
against the dismissal of the suit. of’s;1,1iti$:a§>;u)t:§aVV”‘la3:1″‘ us.
Accspsisglyfi 3; “objé;§ta:§n”‘i1phfic:1d. This revision is
dismisseti Ii3)’_criy: to take steps accordm g to
A’ _____ ‘A
judge