High Court Karnataka High Court

The Town Municipal Council vs H V Nagaraj S/O H.Vishwanath on 10 December, 2008

Karnataka High Court
The Town Municipal Council vs H V Nagaraj S/O H.Vishwanath on 10 December, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
QEWW emwum W? KHKNKEMRH mama": MWMKE ur KEKNMEMRR WW3" Qmfivfifififii K)!" ammwmxaan VINJI1 HQMKI WP KAKNKIAKR HEWH QWMKE E31" Kfiflwflfiflflfl figfijrfi Q

IN THE HIGH OOURT OE' KARNATAKA AT BANGAI.u{>R___E

aawso THIS THE 10th may or nscsxama 2qa3a »

PRESENT

'1-as Hon'a1..E KR. sun. oxnnxnggx, c:z;Iv*e~.»s*.:"jg:1r:s'zi:c:§: " ~-. 

'RED _ _ . .
THE: }{0N'BLE MR. aus1'.:;_ca:  3AB}{?3§qtvT.,'.  
msvrm 9s*rI'r:e:§i;r%»V.:§;"o.2a9)2®s '  
Ema"     
'ma 'roam Municipal  

Challakere 'P am: :1, Chi t;z'ad%;§3:g 3 ._i3;'.   
-   emxwxomaa

By its Chic: 'wffiicex. 3; 

(By?   'A<1*.r::r::ate}

 9  . . ' .  'I V.
  '
s/m£.vi:;_n=s-.ra;natn,  = M  "

II I am: 5 ,L.«., .3e,1lax;y' ac.-a§i.'%»
€11a1:.1zk_!!re-S?? '$22 '

2.1% Sttata not 
 »B1"'»i-'wt. 3=w:§"=-3-1'14
*  I:iapa;z*(',v:'z'saani: 'c~.t_' Ethan navalopmant
B{.9._._a.xildin{§;"Bangalore-560 001

3. 'fha fiépufy Commfzssimar

 (x1itra.;:urga 3iatr:Lct:,C11it'.ra¢..u:ga

A  iA,.VTE"';*~«5hez::a:1:m, 52 years

cfnitra Mindira, aavagada Road.

 ....c;na11ake:e, Chisuadurga Dim-..n'.ct. ...aEswNnE;N'rs

{By 3.125.: Bfiaerwpa, Gwernnant Adwmte for
respondents 2 and 3}

This review petition ia filed under firdgr 4?
Rule 1 of CPG far review of the order»Tda*.11:ad
23.1.1998 pamad in ‘l.P.Nn.3-I862/9’? an t_h._V”-Jfila
of thia cuurt, Bangalure. .M H “~¥V°

This review petition coming an M
this day, BABHAHII, J., paasadjzha fai1m_fing~V:V-‘–_

This petitian is .f¢$r.__ the” i

larder passed by th~1:.Di~.’ix-.55.-.-t:§A”:t»–_B’ench’t:»f-.thi§s Court
in H. 9 am. 34862/9’? éaéea *gef;(;:. .ui’99sj.* %

2. T!;:a::*:sJ_’is Ea days in filing
the
EX’. _ .’iI,A’xhié.”_.;£a:ie§f””-,,pe.tition is filed by tiw
‘i’uarn Munit~fp”a1 ifiéujticiéi-,_:’:L””rfihallexere, which was

arrayetiw » _ asu” tn? iésecond respondent: in

I-‘f_i..”PA.H¢5;i?8″i1:’Ei*3A “” ‘iféviaw of this ardar dated

the Bivision Bunch at this

the writ petition as dmraid of

-.i.i.i’_ji.«1x_:’¢-2~.z;’its. ” i’£’he£ea.£’tar, the petitioner herein had

.A_£ii1aAgt;i”§.§..£’.No.15817203 mad the same was disposed

égn 8.7.2008 giving libarty to the petitioner

V”-.__”‘i;.r;w$aek raviaw ad? the ardar in ¥.E.Nc>.33826;’9′?

wmwza » nnin-:1’\wpm\: wu -aynumw-ummn ru\.1n- “VF nM!iI’1H’lHlEl1 I’!’l\I!’? MVUKI Ur flflflfifliflfifl HlUfl’§:UUKl U?” KAKNMERKA HIUH CKJUWR U? KRKWRIIEKR l””lIK”.”i?’!”§.

\.5′

i ….*Falbl-.

W’$%#i¥”‘E wwwzw WV ki\£P’!IMflV&P’hfl£””§&”£aWl WVEWW WWMWWH “Bun?!” mmmmmammm Wlkfiflfl MWWWQ Mn?!” mnnwammmmm T’fli%W£”l mwwmve ‘
WE rmmmmmmmmm mmvn uwwm El!” Wflfiflfwflfiflflfl rm-wn R

delay in filing the review petitinn as the___said

writ patzition was filed challenging th§v.::.”S»_fil_B

Caxtificata dated 23.5499′? as
Gmresrnment order dated 1B_,1g_199’?;’*~».,[T_». ‘–_1:i:2§’

circxunstancea, it is cleai; ,th.zét4″–,..tt1§’-4″z*§a3{i’*af:.¥

petitioner has nut been? e:ilig’e.r_1£’

this Court; in filing :naf’i’i»:c_”§viVawV” The
inardizmta delay the
raviaw patitiqn has and no
cause much ..c;.a;;;isie is made out
for cundsiiiii ii” According 13′,
Ii’§§t””dé§1ay of 381? days in

fi1ing:”‘A _t2i§_ resfiéiléiri. 5.3 dismissed .

iiazigatziieritli, the review petition is

. . . . . ._

Sd/-

Chief Justice

Judge

Indax:Ye5/’Nr.>