Karnataka High Court
Smt M Jayamma vs Sri Channabasavaiah on 2 February, 2009
IN THE HIGH COURT OF KARNATAKA AT BAN€rf&L§§_:"§ ¥3,:V"
DATED THIS THE 2?") DAY 01:' FEBRU:}_RY.,L20§rQ % ' '
BEFORE
THE HOWBLE MR.JL;s'r1c§. RA'azj. MA;12:g1ATH " V'
MISC; W.NC).15/2009 s{':»::'s<:,w.N'c:L_if7}2o{a9
w'Rn'APE:TIT:<;;;3i':e.o..i%§s_;Qsa"'2Qo9?;fs-it-Sn
BETWEEN:_.:* 5lT: ..*;'. ' '
Smt.M§Jaye;mI:1a, ' .4
Wife oi7V_Va1~adaI*aj'fr,..A '
Aged aboz:1tJ:)a Hobli,
" Cihamarajanagar Taiuk 85 Dishict.
PETITEONER
COMMON
2. The Assistant Commisgsioncr,
Kollegaia Sulmfiivision,
Koilcgala,
Chamarajanagar Distzict. ._
3. The Deputy Commissioner,
Chanaasmjanaaar, . , " '
Chamaranagar Dismict. . RESPQ_N{}EPiTS
._ CEGMMQN
[By Sri, M.M.Swamy, Advocate,u'f::r R51, '
Sri 1'v§.C.Nagashree, HQGP, {of R62 &.''R_m3)
; A "(WU-i)~* . ' w
NIisc.W.V No.15/.2069 'is; fixed: t1i1:zi'L'ér Section 5 of the
Limitatisn Act 'to._co1}'do13e' t}1¢ 'delay "of" 15 days in filing the
application%_for'j;:jzt~:stQr:7;t'.it};iV .No.17/2609 is filed
Section 151"'o_f€;hr:_ <3fVC.?ivil."PI1Ocedure praying to recall
the oxticijda-:v$£a:1 591 '1:'2"£v21fC}8 "disxzijssiixg the Writ petition for
defa1;1If,_.ax;ad' the same 't9..fi}e.
T136312 on for oxders this day, the
Cour: made ting f0.1i@Wi::.g g: --.
ORDER
for this petitioner nor any Iepmscntafion
. i:i_ 111a(*£é%:VeIiVv’fiiough the matter was caiieci on two occasions.
Bath; ,.__”hIiA$°c:;W.No.15[2009 65 Misc.W.N0.17/2009 are
AA dismisV$éd for non~prose(:utio:n.
Sd/~
Judge
Rsk