High Court Karnataka High Court

Sri Kiran Patil vs Rakesh S Sampath on 27 October, 2009

Karnataka High Court
Sri Kiran Patil vs Rakesh S Sampath on 27 October, 2009
Author: H.G.Ramesh
R. P. No. 39852008

IN THE HIGH COURT OF KARNATAKA AT 

DATED TIHS THE 27TH DAY 01? OCTOBER 2069:

BEFORE

THE HON'BLE nm.JUSTICE»AAIi.G.RAi\iiE$"{1§I, 

 

Review Petition    %%    7

Writ Petition No.199Si/2007 (GM}c9¢,:-.

BETWEEN:

1 SR: KIRANPATIL 
S/OSBP,A'1.'Hx-.  ,    
AGE:ABoU15;3oVx<é:ARs;_' _  " 
R/O HQ'Us1a§.1»:.e';«_1:1.._3,9  "  »
STATION  RAICHU-R  

2 DEEPU PA-TIL 'ii:  '
UV,/0sB¥A_--r..rI_z,    .
AGE: ABOUT  " _
R/0 HOUSE.NO--M..1'« 1-19  "
sTA'r'IQ:\IA.REA.. RAI'CIfIE;}R ..PE'I'ITIONERS

_ (BY S1'§fF§SONA vA1{K::ND; ADVOCATE.)

1 '   SAMPATH
 s/0 {Am SHARAD SAMPATH
"AGE; ABOUT 33 YEARS

  ..  S1\/f'i'.:A§\?USUYA s SAMPATH

V O LATE SHARAD SAMPATH
V  AGE: ABOUT 58 YEARS

  .  3  PRAGNESH s SAMPATH

S/O LATE SHARAD SAMPATH
AGE: ABOUT 36 YEARS



R. P. No. 39812008

ALL ARE R/AT NLJLINGAPPA COLONY
RAICHUR

4 NEELU PATIL
W/O JAGDISH PATEL
AGE: ABOUT 29 YEARS
R/ O DHARVVAD

5 SANDEEP PATIL
S/O S B PATEL
AGE: ABOUT 19 YEARS
R/O HOUSE NO. 1-1-19
ST ROAD, RAICHUR

6 s B PATIL
S/O 13 APATEL S ._ 5
AGE: ABOUT 76  ._ -
R/o HOUSE NO.1--1-195  1   _ 
ST ROAD, RAICHUR-H  .  - _   a.".R'ESPONDENTS

{BY SRE D.R.SUNDARSE;SHA--,AADvocAm FOR"R-- 1;
SR1 SRUJ.A*r.P:4._A'r1MED,«.ADvocATE_'FoR R-4;
Rw2, R-3. R-5.:&'_R«e ARESERVED.) 

THIS RE'.1iF;W i%+E1'1_TiQN IS FILED U/O. 47 RULE 1 OF

CPC PRA_Yu\;e. T()v.E2EV'1EVuT_T£:{E -ORDER DATED 07.03.2008

PASSED BY THIS COLTRT1N_W'».Pr.NO.19951 /2007.

REv1Ew.0UPE'Ifm_oN.Vee1i4ING ON FOR HEARING ON LA.
THIS DAY,_THE C-OAUR1" MADE THE FOLLOWING:

      delay of 218 days in filing the review

O  _ petitiéon is'0o:r1rioned. I.A.I/2008 is allowed accordingiy.

vflI.3eIW,R1§'=ed"'*'..the order dated 07.03.2008 made in

 19951/2007', the review of which is Sought in

 ' t:'r1'iS petition. I have heard Smt.S0r1a Vakkurid, learned

it counsel appearing for the petitioner and

3:: F 
/

:,»'%,, 'a.

'if'



R, P. No.398(2008

Sri D.R.Sundaresha, learned counsel appearing___ f0r

respondent No.1. In View of their submissions, l_'._'

it appropriate to make the following order:

(1) the evidence already :.’eeVo”rde_d’~.\in’

the suits namely, ._&

288/ 2006 shall f01’l_rn-partlof

(ii) the witnesses whov’Vl4l’h.eL’veVV alteaely been
examined ‘botlill 1. .’s:tiitAs shell “vibe
permitted to by any
of the ‘ parties ” «eziteferred to
abpéle, them;

(iii) the Vhellrecorded shall

” both the suits.

the abextee.’e1ai?ifie’ati0ns, the review petition

stands .dispeSe_tl

Sd/ –

JUDGE

in Shl ”