High Court Karnataka High Court

U F M Nagesh vs State Of Karnataka on 4 April, 2008

Karnataka High Court
U F M Nagesh vs State Of Karnataka on 4 April, 2008
Author: K.Sreedhar Rao
i;'-9'   :  ~

IN THE HIGH COURT OF KARNATAKA AT BAN(3rALORE_

DATED THIS THE 473 DAY OF APRIL, 2008

PRESENT

THE HOWBLE MR. JUSTICE K.SREE$HAf{'RA§)    '-

R.P. NO. 10[2008

BETWEEN:

1.

(BY SR1;S;R_, HEGBE; ‘An\is:;>cATr;)

1’.

U.F’.M. NAGESH

s; 0. SUBRAYA NAIK,
AGED: 76 YEARS, , .

occ: AGRICULTURE, ..
R/O. CHANDAVAR, ‘ ”
HONAVAR TALUK,

ma. DIS’TRI(3T;

RAMAC}§ANv£)RA_’;’_ % _
s/ 0. su%3R2;Y.3 N:uK,”=I;: % r
AGED:_.72’YEAR$. . ” ”
occ’: AGi%§€3UL’I’E,Ii?E;’».V.'”‘
R/0: SHANE?-‘~?AR;, ~
HONAVAR TALUK, J
u.1<. msrmcr. '

'T % PEFYTIONERS

%..s7m%t«;w jr¢§;RNATm<A,

5 REP. Bvérrs sacnsmmr To caovn,

R_EVEN!JE DEPARTMENT,
M.s. "BUILDING,

AA TBAM3ALoRE– 1.

." = LAND TRIBUNAL, HONAVAR,

U.K. DISTRICT,

BY ITS CHAIRMAN.

SAROJINI,

W] O. DATTATRAYA BALAVALLI,
AGE: MAJOR,

OCC: AGRICULTURE,

3%

R/O. SHIRALI,
BHATKAL TALUK,
U.K. DIS’I’R!C’I’.

(BY SR! SRIPAD SHASTRY, ADVOCATE FOR R3)

RES\P0NDE3N’fi:~§.’:” ~ .

(BY SR1 GOVERNMENT ADVOCATE FOR R1 as R2) V M

THIS REWEW PE’l’I’I’iON FILEQJUMI I3; «-$7’11«&RtI«i;’€é’A [1 Oi«’–7=
cpc, przavme FOR REVIEW or THE’».:ORDEE¢/¢’UDGMEI:¢?!’__
AND DEGREE DATE!) 1a~1o-2007: PfisSSED’ m.

10795]2000(LR), ON THE FILE»'(-M?’ 1*HE_ HoN*:3L’E men:
coum or KARNA’I’AKA,

This petition is oom53.18 o1;.«fevf”otiic;rs the
Court delivered the followi’ng:”~. ‘ –. .

The the ham of the
which is in the
terms of ” No gmtmds to review.
Hence, S ”

. axpmgammgivm for delay in filing the review is

a1$o fiot A<:<:ord.ingly, LA. No. 1197

é

Sd/-"E
Iudgé