High Court Karnataka High Court

Lakshamma vs The State Of Karnataka Rep By The … on 10 November, 2010

Karnataka High Court
Lakshamma vs The State Of Karnataka Rep By The … on 10 November, 2010
Author: K.Sreedhar Rao Gowda
BETWEEN;-_  

"dice V . "A

'r 4. Sfiit.Sakamma,

   '   S1'I1t.Bhagyamma,

]

IN THE men COURT OF' KARNATAIQA,  1  "
DATED Tms THE 1o'%'H DAY  N:dyfr;NH3fiR;"--:2owV3   ;

PRESENT  .. 1. v~.  ._ 

THE HON'BLE MR.  
V    .y  
THE HONBLEAMR.  GOWDA

4 "Q-' 'p._.:5;.Ncg2é7 

1.

f3VmtLVLa£yévhaII§§ma,N. _
D.o;Late.Gr§vindyai’a1f1;'”~ ‘ ‘
Aged about 7Q:year§;’ ‘~ «.

2. V.smt.i¥Ion};unrt:a,A”v_ V
V . D / rJ.Late’. Gqvindaiah,
Aged about 68″yéars,

f_ d.sm;t;K’a1.§n;ma,
._ D’;’0″,~I.§1t:=;’.’-Govindaiah,
‘ Aged’ about 64 years,

. Dd/0.Late.G0Vindaiah,
Aged about 48 years,

D / o.Late. Govindaiah,
Aged about 40 years.

6. Sri.Srir1iVas,
S/o.Late.G0vi1:1daiah,

Aged abaui 53 years,

in the review petition, nowfsome’ i
are produced to prove that actual possessioriof pf’of)’erVt.yfl
is not taken by MUDA. At ‘fi1(:V3v:.V”‘§i1’1’1E3 of..h’eafin§;:of appeal.

these documents were not ;71*’odiJecedV.”i’-,No error Apparent on

the face of the record. Hence ijhe 1*ev_fieiv .p~eti_itior1 is dismissed.