Karnataka High Court
Sri C M Chandregowda vs The State Of Karnataka on 21 February, 2009
' under Order 2 Rule 2 of the C0c1_6:....Q_i_" ii having lost in the earlier round. Indeed, this eomention was available to the petitioner in the earlier proceedings. He having not taken up this contention in the proceedings, to my mind, it Wouid eperate__--ais" 4:15.' . Indeed, in an identical ease VI; SEVASHRAMA (REGD), eA1ie;iLeee u KARNATAKA AND OTHERS _ Qeesgi) S5 1, I have taken a viexié" is availabie and if it is net io have been waived. It " ij i V "In<1ee_',e;re.sent 'peeeen is filed in the year 2004, ie, of nearly 6 years to invoke the _ of Section 27 of the Act. As has been iiby the Division Bench of this Court wfiieil is extracted earlier, Iie apparent reason is I ifertheorning as to why the petitioner did not ieiioose to invoke the said provisions which was available to him mach earlier. Incleecl, this would be a Case under Order 2 Rule 2 of the Civil g Pmeedure Code, 1908 though may not be strictly appiieable to the present proceedings, i11asn1ueh as, a contention which was available to _.__ A' was not taken up. Indeed, it would operate ' " judieata. " 3. M1'.G.R.Ramesh, 1eaI"';1e<}._§':o1V22fise'1 the respondent beneficiary £10 the
acquisitien proceedinge already taken
and cempensatifmg same is
Withdrawn by :1′ ‘ ‘ V
4. is es to why the petitioner
is not entitieci’-«fe1’*
5,; ‘Having “pe1”:1seci the papers, I am of the Vi€W
ef ganting any relief deee not arise.
V ‘Five Th0use.nc7i).
Pe%;i’E:it$.:f;«TAsi;4ii*;;»Vif.s’AV.igej’ected with cost: of Rs.5,0{){)/ –(Rupees
/3
Sri Keshava Raddy, ‘ ieaxneci Adciitionai
Government Advocate is permitted to file Ine131o ‘-«._fi_5i7. _
appearanca within four weeks.
AI/»